IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7340 of 2008()
1. AJITHKUMAR, S/O.NARAYANAN, KARIKKAKATHU
... Petitioner
2. SURENDRAN, S/O.LAKSHMANAN,
3. BINU, S/O.VISWAMBARAN, V.P.POORAMKODU
Vs
1. STATE OF KERALA, REPRESENTED VIA PUBLIC
... Respondent
2. EXCISE INSPECTOR, THIRUPURAM EXCISE
For Petitioner :SRI.R.GOPAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :15/12/2008
O R D E R
K.HEMA, J.
---------------------------------------------
B.A.No.7340 of 2008
---------------------------------------------
Dated this the 15th December, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 55(a) of Abkari
Act. According to prosecution, on 8.11.2008, at about 6.30 p.m.,
accused nos.1 to 3 were arrested from an autorickshaw, while
they were transporting 160 litres of spirit.
3. Learned public prosecutor submitted that he has no
objection in granting bail to the petitioners on stringent
conditions.
4. On hearing both sides, I am satisfied that bail can be
granted on conditions.
Hence, bail is granted to the petitioners on the following
terms and conditions:
(i) Petitioners shall execute bond for Rs.25,000/- each
with two solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned.
(ii) Petitioners shall report before the Investigating
Officer on every alternate day between 10 a.m. to 1
p.m. until further orders.
BA No.7340/2008 2
(iii) Petitioners shall not 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
csl