IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5450 of 2008()
1. ABDUL WAHEED, S/O. HASSAN MUHAMMED,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY SUB
... Respondent
For Petitioner :SRI.NIREESH MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :05/09/2008
O R D E R
K.HEMA, J.
------------------------------
B.A. No.5450 OF 2008
------------------------------
Dated this the 5th day of September, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 55(a) of the
Abkari Act. The petitioner is the 5th accused in the crime. 630
litres of spirit were seized while accused Nos.1 and 2 were found
transporting the same on 12.08.2007 in a Maruti Alto car. It is
alleged that the petitioner was piloting the car from Pollachi to
Palakkad in another car.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail to the petitioner, but stringent
conditions may be imposed.
Hence, bail is granted to the petitioner on the following
terms and conditions:
(i) The petitioner shall execute a bond for Rs.50,000/-
with two solvent sureties each for like sum to the
satisfaction of the Magistrate court concerned.
B.A.5450/2008
2
(ii) The petitioner shall report before the Investigating
Officer on every alternate day between 10 a.m. and 1
p.m. until further orders.
(iii) The 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.
(iv) The petitioner shall not influence or intimidate any
witness or tamper with evidence or 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
pac