IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4430 of 2008()
1. MATHEW AGED 45 YEARS
... Petitioner
Vs
1. KERALA STATE, REP. BY EXCISE
... Respondent
For Petitioner :SRI.K.JAYARAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :14/07/2008
O R D E R
K. HEMA, J.
-----------------------------------------------
Bail Appl.No. 4430 of 2008
-----------------------------------------------
Dated this the 14th day of July, 2008.
ORDER
Petition for bail.
2. The alleged offences are under Sections 8(1) and (2)
of the Kerala Abkari Act. The article involved is 7 litres of arrack. The
incident occurred on 13.6.2008 and the petitioner is in custody since
then.
3. Learned Public Prosecutor submitted that there was
only one crime against the petitioner and it occurred two years back in
2006. But, he has no objection in granting bail imposing conditions so
that he may not repeat the offence.
Hence, petitioner is granted bail 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 learned Magistrate.
2) Petitioner shall report before the Investigating Officer
on every Monday and Thursday between 10 A.M. and 1
P.M. until further orders.
3) Petitioner shall not commit any offence while on bail
and, in case of breach of this condition, bail is liable to
be cancelled.
Petition is allowed.
K. HEMA, JUDGE.
Krs.