High Court Kerala High Court

Asokan vs The State Of Kerala on 6 February, 2009

Kerala High Court
Asokan vs The State Of Kerala on 6 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 589 of 2009()


1. ASOKAN, S/O.JAGANNATHAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :06/02/2009

 O R D E R
                            K.HEMA, J.
                      --------------------------------
                      B.A. No.589 OF 2009
                      --------------------------------
            Dated this the 6th day of February, 2009


                             O R D E R

This petition is for bail.

2. The alleged offences are under Sections 55(g) and 8(2)

of Abkari Act. According to prosecution, petitioner (third

accused) along with two others were found distilling arrack on

21.12.2002. All the three accused ran away and 1 litre of

arrack and 20 litres of wash were seized from the place.

3. Petitioner was arrested on 20.01.2009. Learned

counsel for petitioner submitted that petitioner is absolutely

innocent of the allegations made. He came to know that he is

involved in the offence only when he was arrested.

4. Learned Public Prosecutor submitted that he has no

objection in granting bail to petitioner but, conditions may be

imposed.

On hearing both sides, I am satisfied that bail can be

granted to petitioner on conditions.

Hence, the following order is passed :

B.A.No.589 of 2009
2

Petitioner shall be released on bail on his

executing bond for Rs.25,000/- with two solvent

sureties each for like sum to the satisfaction of the

Magistrate court concerned on the following

conditions :

(i) Petitioner shall report before Investigating

Officer on every Monday and Thursday

between 10 a.m. and 1 p.m. until further

orders.

(ii) 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

pac