IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4078 of 2010()
1. K.JANARDHANAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SMT.T.SUDHAMANI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :07/07/2010
O R D E R
K.HEMA, J.
----------------------------------------------
Bail Application No.4078 of 2010
----------------------------------------------
Dated 7th July, 2010.
O R D E R
This petition is for bail.
2. The alleged offence is under Section 55(a) of the
Kerala Abkari Act. According to prosecution, on 14.5.2010 at
about 1 p.m., petitioner was found in possession of 10.5 litres of
arrack. Petitioner was arrested from the spot.
3. Petitioner is in custody for the past 54 days. This
petition is not opposed. On hearing both sides, I am satisfied that
bail can be granted to petitioner on conditions. Hence, the
following order is passed :
Petitioner shall be released on bail on his executing a
bond for Rs.25,000/- (Rupees twenty five thousand
only) with two solvent sureties each for the like sum to
the satisfaction of the court concerned, on the
following conditions :
(i) Petitioner shall report before the Investigating
Officer on every Monday and Thursday
between 10 a.m. and 1 p.m. until further
BA NO.4078/10 2
orders.
(ii) In case petitioner is involved in any offence
of similar nature, his bail is liable to be
cancelled.
Petition is allowed.
K.HEMA, JUDGE.
tgs