IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4019 of 2010()
1. RAMER,S/O.PICHA,REGHU HOTEL,PAMBANAR
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :12/07/2010
O R D E R
K. HEMA, J
----------------------
B.A.No. 4019 OF 2010
-----------------------------------
Dated this the 12th day of July, 2010
O R D E R
This petition is for bail.
2. The alleged offences are under section 55(a) & (i) of
Abkari Act. According to prosecution, petitioner was found
engaged in sale of Indian made foreign liquor inside the hotel run
by him. On search 275 ml of Indian made foreign liquor was
seized from the hotel.
3. The incident happened on 17.6.2010 and petitioner was
arrested from the spot . He is in custody for the past 25 days.
4. Learned public prosecutor pointed out that petitioner is
involved in three other similar cases. Hence, stringent conditions
may be imposed while granting bail. This petition is not opposed.
5. On hearing both sides, On hearing both sides, I am
satisfied that bail can be granted on conditions. Hence the
following order is passed:
Petitioner shall be released on bail on his
executing a bond for Rs.50,000/- with two solvent
B.A. No.4019/10 2
securities each for the like amount to the
satisfaction of the learned Magistrate, on
following conditions:
1) Petitioner shall report before the
investigating officer on every alternate
days between 10 AM and 1 PM.
2) Petitioners shall not influence or intimidate
the witnesses or tamper with evidence.
3) In case petitioner is involved in other crime
of similar nature, the bail is liable to be
cancelled.
This petition is allowed.
K. HEMA, JUDGE.
Sou.