IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6093 of 2008()
1. MAHEEN, AGED 40 YEARS,S/O. MASTHANKUNJU
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.BLAZE K.JOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :03/10/2008
O R D E R
K.HEMA, J.
------------------------------
B.A. No.6093 OF 2008
------------------------------
Dated this the 3rd day of October, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 55(a) of Abkari
Act. According to prosecution, petitioner was found transiting 6
litres of coloured arrack on 21.02.2008. He could not be arrested
since he ran away abandoning articles.
3. Petitioner was arrested on 06.08.2008 and he is in
custody since then. Learned Public Prosecutor submitted that he
has no objection in granting bail on conditions.
Hence, bail is granted to the petitioner on the following
terms and conditions :-
(i) The petitioner shall execute a bond for
Rs.25,000/- with two solvent sureties each for
like sum to the satisfaction of the Magistrate
court concerned.
B.A.6093 of 2008
2
(ii) The petitioner shall report before the
Investigating Officer on every Monday and
Thursday between 10 a.m. and 1 p.m. until
further orders.
(iii)The 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
pac