IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4953 of 2008()
1. BIJU, S/O.GOPALAN, THODIYIL PUTHEN VEEDU
... Petitioner
2. ANILKUMAR, S/O.KUTTAPPAN, MAVELIPPANAYIL
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :05/08/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A.No. 4953 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of August, 2008
O R D E R
Application for bail.
2. The alleged offence is under section 55(i) of the Abkari Act.
Article involved is 5 litres of Indian Made Foreign Liquor. First accused
was arrested on 8-7-2008, viz., on the date of occurrence and the 2nd
accused was arrested on 21-7-2008.
3. The learned Public Prosecutor submitted that the petitioners are
not involved in any other crime under the the Abkari Act and hence he has
no objection in granting bail on conditions.
4. The petitioners are granted bail on the following terms and
conditions:-
1) The petitioners shall be released on bail on their executing
a bond for Rs.25,000/- each with two solvent sureties each
for the like amount to the satisfaction of the learned
Magistrate.
2) The petitioners shall report before the Investigating Officer
on every Monday and Thursday between 10 a.m. and 1
p.m. until further orders.
BA 4953/08 -2-
3) The petitioners shall not commit any offence while on bail
and in case of breach of this condition, bail is liable to be
cancelled.
The application is allowed.
K. HEMA, JUDGE.
mn.