IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3467 of 2010()
1. PRASAD, S/O.NARAYANAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.RASHEED C.NOORANAD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :10/06/2010
O R D E R
K.HEMA, J
-----------------------
B.A No. 3467 OF 2010
--------------------------------
Dated this the 10th day of June 2010
ORDER
This petition is for bail.
2. The alleged offence is under Section 8(2) of Abkari Act.
According to prosecution, petitioner was found transiting 1.5 litres
or arrack on 28/04/2010. Petitioner could not be arrested from
the spot.
3. Petitioner surrendered before the Magistrate Court on
24/05/2010 and he is in custody since then.
4. Learned Public Prosecutor submitted that petitioner is
not involved in any other case. He was in custody for the past 15
days. Hence, the petition is not opposed.
5. On hearing both sides, I am satisfied that bail can be
granted to petitioner on conditions. Hence, the following order is
passed:
Petitioner shall be released on bail on executing a
bond for Rs.25,000/- (Rupees twenty five thousand only)
each with two solvent sureties each for the like sum to
the satisfaction of the court concerned, on the following
conditions:
B.A No. 3467 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 the petitioner is involved in any similar
case, his bail is liable to be cancelled.
Petition is allowed.
K.HEMA
JUDGEvdv