IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3648 of 2010()
1. KAMALASANAN, S/O. CHELLAPPAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.SYAM J SAM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :17/06/2010
O R D E R
K.HEMA, J.
------------------
B.A. No. 3648 of 2010
------------------------------------
Dated this the 17th day of June, 2010
O R D E R
Petition for bail.
2. The alleged offence is under Section 55(i) of the Abkari Act.
According to prosecution, petitioner was found engaged in the sale of
Indian Made Foreign Liquor on 01.06.2010 at about 5.15 P.M. One litre
of Indian Made Foreign Liquor was seized from his possession and he
was arrested from the spot.
3. Petitioner is in custody for the past 17 days. This petition is
not opposed.
4. On hearing both sides, I am satisfied that bail can be granted
on conditions. Hence the following order is passed:
Petitioner shall be released on bail on his executing
a bond for Rs.10,000/- with two solvent sureties each
for the like sum to the satisfaction of the Magistrate
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
orders.ii) In case, petitioner is involved in any similar
offence, bail is liable to be cancelled.
This petition is allowed.
K. HEMA, JUDGE
ln