IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3196 of 2010()
1. NAZAR, S/O.THAMPI RAWTHER
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :DR.PAULY MATHEW MURICKEN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :02/06/2010
O R D E R
K.HEMA, J.
------------------
B.A. No. 3196 of 2010
------------------------------------
Dated this the 2nd day of June, 2010
O R D E R
Petition for bail.
2. The alleged offence is under Section 55 (g) of the
Abkari Act. According to prosecution, 125 litres of wash was
seized from the house of petitioner and he was not present in
the house.
3. Petitioner surrendered before the Magistrate Court on
13.05.2010 and he is in custody for the past 20 days.
4. This petition is not opposed. Learned Public Prosecutor
submitted that he has no objection in granting bail but
conditions may be imposed.
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.25,000/- with two
solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned on
the following conditions:
B.A. No. 3196 of 2010 2
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