IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4156 of 2010()
1. SASI, S/O.PARAMU, ILLIKKAL NIRAPPEL
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.T.J.MICHAEL
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :12/07/2010
O R D E R
K. HEMA, J
----------------------
B.A.No.4156 OF 2010
-----------------------------------
Dated this the 12th day of July, 2010
O R D E R
This petition is for bail.
2. The alleged offence is under section 55(a) of Abkari Act.
According to prosecution, on 27.6.2010 petitioner was found in
possession of four litres of Indian made foreign liquor for sale. He
was arrested from the spot.
3. Petitioner is in custody for the past 16 days. Learned
public prosecutor submitted that he is not reportedly involved in
any other crime of similar nature. This petition is not opposed.
4. 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.25,000/- with two solvent
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 Monday and
Thursday between 10 AM and 1 PM.
B.A. No.4156/10 2
2) Petitioner 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.