IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 515 of 2009()
1. AJAYAGHOSH, S/O. SIVADASAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :06/02/2009
O R D E R
K.HEMA, J.
-------------------------------------------
B.A.No.515 of 2009
------------------------------------------
Dated, this the 6th day of February, 2009
ORDER
Petition for bail.
2. Alleged offence is under Section 8(2) of the
Abkari Act. According to prosecution, petitioner was found in
possession of 10 litres of arrack on 25.12.2008. Petitioner
surrendered before the Magistrate Court on 17.1.2009.
3. Learned Public Prosecutor submitted that
petitioner is involved in six other cases of similar nature and
hence stringent conditions may be imposed while granting bail.
He has no objection in granting bail, it is submitted.
4. On hearing both sides, I am satisfied that bail
can be granted to petitioner on stringent conditions.
Hence the following order is passed:
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
B.A.No.515 of 2009
2
day between 10 AM and 1 P.M. until
further orders.
iii) Petitioner shall not leave the limits of
the Excise Range Office within which
the crime is registered, except with
the previous permission of the
Magistrate Court concerned.
iv) Petitioner shall not commit any offence
while on bail and in case of breach of
this condition, the bail is liable to be
cancelled.
Petition is allowed.
K.HEMA, JUDGE
vns