High Court Kerala High Court

Narayanan vs State Of Kerala on 29 June, 2010

Kerala High Court
Narayanan vs State Of Kerala on 29 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3911 of 2010()


1. NARAYANAN, AGED 66 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :29/06/2010

 O R D E R
                                 K.HEMA, J.
                             ------------------
                         B.A. No. 3911 of 2010
                   ------------------------------------
                 Dated this the 29th day of June, 2010

                                 O R D E R

Petition for bail.

2. The alleged offence is under Section 55(a) and (i) of the Abkari

Act. According to prosecution, on 29.05.2010 at about 11.10 A.M.,

petitioner was found in possession of 5 litres of Indian Made Foreign

Liquor for sale and he was arrested from the spot.

3. Petitioner is in custody for the past 32 days. This petition is not

opposed. Learned Public Prosecutor submitted that charge sheet is

already laid. 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/- 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.

ii) In case, petitioner is involved in any similar
offence, his bail is liable to be cancelled.

This petition is allowed.

K. HEMA, JUDGE

ln