IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5319 of 2006()
1. PRAKASH, S/O.MOHANAN, AGED 33 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.SIJU KAMALASANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :15/09/2006
O R D E R
J.M.JAMES, J.
--------------
B.A. 5319/2006
------------------
DATED THIS THE 15TH DAY OF SEPTEMBER, 2006
O R D E R
The petitioner was arrested on 5.8.2006, as he
was found in illegal possession of 400 liters of wash, by
the Inspector of Excise Range, Pathanapuram, who
registered C.R.No.64/2006, for the offence punishable
under Section 55(g) of the Abkari Act. The petitioner is in
judicial custody from that day onwards. Hence this
application, under Section 439 Cr.P.C.
2. After hearing both sides and on going though
the facts mentioned in the C.D file, 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-
III, Punalur.
B.A.5319/2006
2
(b). The petitioner shall report before
the Investigating Officer, once in a
week, on every Friday, between 10.00
a.m and 11.00 a.m., for a period of
three months, starting from 22.9.2006.
The application is allowed as above.
J.M.JAMES
JUDGE
mrcs