IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5314 of 2006()
1. MANOJ KUMAR, AGED 21 YEARS,
... Petitioner
Vs
1. KERALA STATE REPRESENTED BY EXCISE
... Respondent
For Petitioner :SRI.K.JAYARAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :18/09/2006
O R D E R
J.M.JAMES, J.
--------------
B.A. 5314/2006
------------------
DATED THIS THE 18TH DAY OF SEPTEMBER, 2006
O R D E R
The petitioner was arrested on 1.8.2006 with
sixty liters of wash, by the Inspector of Excise Range,
Mavelikkara, who registered C.R.No.186/2006 of that
Excise Range, under Section 55(g) of the Abkari Act.
Hence this application under Section 439 Cr.P.C.
2. After hearing both sides and accepting the
arguments, advanced by the prosecution, that no other
case is registered against the petitioner, I grant bail and
release the petitioner from jail, subject to the following
conditions:-
(a). The petitioner shall execute a bond for
Rs.25,000/-, with two solvent sureties, each
for the like sum, to the satisfaction of the
Judicial Magistrate of First Class,
Kayamkulam.
B.A.No.5314/2006
2
(b). The petitioner shall report before the
Investigating Officer, once in a week, on
every Saturday, between 10.00 a.m and
11.00 a.m, for a period of two months,
starting from 23.9.2006.
The application is allowed as above.
J.M.JAMES
JUDGE
mrcs