IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7219 of 2008()
1. SIDDIQUE @ KOTTA SIDDIQUE,
... Petitioner
Vs
1. THE INSPECTOR OF EXCISE,
... Respondent
2. STATE REP. BY PUBLIC PROSECUTOR,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :04/12/2008
O R D E R
K.HEMA, J.
---------------------------------------------
B.A.No.7219 of 2008
---------------------------------------------
Dated this the 4th December, 2008
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 getting information, the
Excise Party went to the place of occurrence and found A1 on the
northern side of the house in possession of 240 litres of spirit
and 60 litres of arrack in a packing machine. A1 was arrested
from the spot and on investigation, it is revealed that the said
article was supplied by the petitioner, who is accused no.2.
Their house belongs to A3.
3. Petitioner was arrested on 8.10.2008 and he is in
custody for the past 57 days. The investigation is not completed.
Learned public prosecutor submitted that he has no objection in
granting bail, but, stringent conditions may be imposed.
4. On hearing both sides, I am satisfied that bail can be
granted on stringent conditions.
Hence, bail is granted to the petitioner on the following
terms and conditions:
BA No.7219/2008 2
(i) Petitioner shall execute a bond for Rs.50,000/- with
two solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned.
(ii) Petitioner shall report before the Investigating Officer
on every alternate day between 10 a.m. to 1 p.m. until
further orders.
(iii) Petitioner shall not influence or intimidate any
witness or tamper with evidence or 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
csl