High Court Kerala High Court

Unni vs The Excise Inspector on 29 October, 2008

Kerala High Court
Unni vs The Excise Inspector on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6577 of 2008()



1. UNNI
                      ...  Petitioner

                        Vs

1. THE EXCISE INSPECTOR, MAVELIKKARA EXCISE
                       ...       Respondent

                For Petitioner  :SRI.G.PRIYADARSAN THAMPI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :29/10/2008

 O R D E R
                               K.HEMA, J.
                   -------------------------------------------------
                           B.A.No.6577 of 2008
                   -------------------------------------------------
               Dated this the 29th day of October, 2008


                                   O R D E R

This petition is for bail.

2. The alleged offence is under Section 8(2) of Abkari Act.

According to prosecution, petitioner was found in possession of 1.5

litres of arrack on 6.10.2008. He was arrested on the same day

and he is in custody since then.

3. Learned public prosecutor submitted that he has no

objection in granting bail to the petitioner on conditions.

Hence, bail is granted to the petitioner on the following terms

and conditions:

(i) Petitioner shall execute a bond for Rs.25,000/- 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 Monday and Thursday between 10 a.m. and

1 p.m. until further orders.

(iii) 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
csl