IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4372 of 2010()
1. SHAN, AGED 26 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.SANTHARAM.P
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :22/07/2010
O R D E R
K.HEMA, J.
----------------------------------------------
Bail Application No.4372 of 2010
----------------------------------------------
Dated 22nd July, 2010.
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 55(a) and (i)
of the Kerala Abkari Act. According to prosecution, on 20.8.2009,
petitioner (A2) along with first accused were found transporting
15 bottles of Indian Made Foreign Liquor, containing a total
quantity of 5.625 litres. Petitioner was driving the autorikshaw.
The first accused was arrested from the spot and petitioner
escaped.
3. Petitioner surrendered before the Magistrate Court
on 8.7.2010 and he is in custody for the past 14 days. Learned
counsel for petitioner submitted that first accused is already
granted bail. Petitioner was only driving the autorikshaw. He is
not involved in the offence.
4. Learned Public Prosecutor submitted that petitioner
has no criminal antecedence and hence, he has no objection in
granting bail, especially since the co-accused is granted bail. On
hearing both sides, I am satisfied that bail can be granted to
BA NO. 4372/10 2
petitioner on conditions. Hence, the following order is passed :
Petitioner shall be released on bail on his executing a
bond for Rs.25,000/- (Rupees twenty five thousand
only) with two solvent sureties each for the like sum to
the satisfaction of the court concerned, on the
following conditions :
(i) Petitioner shall report before the Investigating
Officer on every Monday and Thursday
between 10 a.m. and 1 p.m. until further
orders.
(ii) In case the petitioner is involved in any
offence of similar nature, his bail is liable to
be cancelled.
Petition is allowed.
K.HEMA, JUDGE.
tgs