IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4454 of 2010()
1. KUTTIKRISHNAN, AGED 70 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.K.B.ARUNKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :29/07/2010
O R D E R
K. HEMA, J
----------------------
B.A.No. 4454 OF 2010
-----------------------------------
Dated this the 29th day of July, 2010
O R D E R
This petition is for bail.
2. The alleged offence is under section 8(2) of Abkari Act.
According to prosecution, petitioner was found in possession of
2.5 litres of arrack on 9.7.2010. Petitioner was arrested from the
spot.
3. Petitioner is in custody for the past 21 days. This petition
is not opposed, since petitioner is not reported to be involved in
any other crime of similar nature. 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.25,000/- with two solvent
sureties each for the like amount to the
satisfaction of the learned Magistrate, on
following conditions:
1) Petitioner shall report before the
investigating officer on every alternate day
between 10 AM and 1 PM.
B.A. No.4454/10 2
2) Petitioner shall not influence or intimidate
the witnesses or tamper with evidence.
3) In case petitioner is involved in other crime
of similar nature, the bail is liable to be
cancelled.
This petition is allowed.
K. HEMA, JUDGE.
Sou.