IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 467 of 2009()
1. BABY, S/O.KUNJAN BAVA,IDASSERY HOUSE,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY EXCISE
... Respondent
For Petitioner :SRI.NIREESH MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :02/02/2009
O R D E R
K.HEMA, J.
--------------------------------
B.A. No.467 OF 2009
--------------------------------
Dated this the 2nd day of February, 2009
O R D E R
This petition is for bail.
2. The alleged offence is under Section 58 of Abkari Act.
According to prosecution, petitioner was found in possession
of 1.8 litres of illicit liquor on 23.12.2008 knowing it to be
illicit. Petitioner surrendered on 20.01.2009.
3. Learned Public Prosecutor submitted that petitioner is
involved in two other crimes and hence, stringent conditions
may be imposed while granting bail to petitioner. But, he has
no objection in granting bail.
On hearing both sides, I am satisfied that bail can be
granted to petitioner on conditions.
Hence, the following order is passed :
Petitioner shall be released on bail on his
executing bond for Rs.25,000/- with two solvent
sureties each for like sum to the satisfaction of the
Magistrate court concerned on the following
conditions :
B.A.No.467 of 2009
2
(i) Petitioner shall report before Investigating
Officer on every Monday, Wednesday and
Saturday between 10 a.m. and 1 p.m. until
further orders.
(ii) Petitioner shall not commit any offence while
on bail and in case of breach of this
condition, bail is liable to be cancelled.
The petition is allowed.
K.HEMA, JUDGE
pac