IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5279 of 2008()
1. JAYADEVAN,S/O PARAMU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. EXCISE INSPECTOR,
For Petitioner :SRI.A.AHZAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/08/2008
O R D E R
K.HEMA, J.
-------------------------------------------------------
Bail Application No.5279 of 2008
-------------------------------------------------------
Dated this the 28th day of August, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 8(2) and
55(g) of Abkari Act. Petitioner was found in possession of 45
litres of arrack and 50 litres of wash on 21.7.2008 and he was
arrested on the same day.
3. Learned public prosecutor submitted that the
petitioner was involved in an offence under the Abkari Act in the
year 1996. So, stringent may be imposed while granting bail.
Petitioner is granted bail 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.
(ii) Petitioner shall report before the Investigating Officer
on every Monday, Wednesday and Thursday between
10 a.m. and 1 p.m. until further orders.
BA No.5279/08 2
(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