IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5022 of 2008()
1. ASOKAN, S/O.KUTTY
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE EXCISE INSPECTOR
For Petitioner :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :11/08/2008
O R D E R
K.HEMA, J.
-------------------------------------------------------
Bail Application No.5022 of 2008
-------------------------------------------------------
Dated this the 11th day of August, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 55(i) of Abkari
Act. According to the prosecution, petitioner was found in
possession of 700 ml. of Rum (Indian made foreign liquor) on
24.7.2008 and selling the same. The petitioner was arrested on
the same day and he is in custody since then.
3. Learned public prosecutor submitted that the
petitioner is not involved in any other crime under the Abkari Act
and hence, he has no objection in granting bail to the petitioner
on conditions.
Hence, bail is granted to the petitioner 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 Magistrate Court concerned.
BA No.5022/03 2
(ii) Petitioner shall report before the Investigating Officer
on every Monday and Thursday between 10 a.m. and
1 p.m. until further orders.
(iii) Petitioner 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