IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 716 of 2009()
1. DHANAPALAN, S/O. KARUNAKARAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI. K.SIJU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :16/02/2009
O R D E R
K. HEMA, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 716 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 16thday of February, 2009
O R D E R
Petition for bail.
2. The alleged offence is under section 55(i) of the Abkari
Act. According to prosecution, on 31-1-2009 petitioner was
found engaged in sale of Indian Made Foreign Liquor and 1.200
litres of Indian Made Foreign Liquor were seized from his
possession. Petitioner was arrested from the spot.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail on conditions.
4. On hearing both sides, I am satisfied that bail can be
granted to petitioner on conditions.
5. Hence, petitioner shall be released on bail on his
executing a bond for Rs.25,000/- with two solvent sureties each
for the like amount to the satisfaction of the learned Magistrate,
on the following conditions:-
1) Petitioner shall report before the
Investigating Officer on every Monday
and Thursday between 10 a.m. and 1
p.m. until further orders.
2) Petitioner shall not commit any offence
BA 716/2009 -2-
while on bail and in case breach of this
condition, bail is liable to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.