High Court Kerala High Court

Nazar vs State Of Kerala on 2 June, 2010

Kerala High Court
Nazar vs State Of Kerala on 2 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3196 of 2010()


1. NAZAR, S/O.THAMPI RAWTHER
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :DR.PAULY MATHEW MURICKEN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :02/06/2010

 O R D E R
                            K.HEMA, J.
                         ------------------
                     B.A. No. 3196 of 2010
                ------------------------------------
               Dated this the 2nd day of June, 2010

                            O R D E R

Petition for bail.

2. The alleged offence is under Section 55 (g) of the

Abkari Act. According to prosecution, 125 litres of wash was

seized from the house of petitioner and he was not present in

the house.

3. Petitioner surrendered before the Magistrate Court on

13.05.2010 and he is in custody for the past 20 days.

4. This petition is not opposed. Learned Public Prosecutor

submitted that he has no objection in granting bail but

conditions may be imposed.

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 sureties each for the like sum to the

satisfaction of the Magistrate Court concerned on

the following conditions:

B.A. No. 3196 of 2010 2

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, petitioner is involved in any
similar offence, bail is liable to be
cancelled.

This petition is allowed.

K. HEMA, JUDGE

ln