IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3915 of 2008()
1. THULASIBHAI, AGED 49 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.VARUGHESE M EASO
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :16/06/2008
O R D E R
K.HEMA, J.
-------------------------------------------
B.A.No.3915 of 2008
-------------------------------------------
Dated this the 16th day of June, 2008
ORDER
Petition for bail.
2. The alleged offences are under Sections 55(a) & 1,
8(1) & (2) of Abkari Act. The alleged quantity involved is 1.6
litres of Indian made foreign liquor and 28 litres of wash.
Petitioner is in custody from 22.5.2008 onwards. This is a second
application for bail. This petition is not opposed.
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 leave the limits of the police
station within which the crime is registered except with the prior
permission of the learned Magistrate.
BA No.3915/08 2
(iv) In case, the petitioner gets involved in offence of
similar nature while on bail, bail is liable to be cancelled.
The petition is allowed.
K.HEMA, JUDGE
csl