High Court Kerala High Court

R.Anilkumar vs The Excise Inspector on 25 July, 2008

Kerala High Court
R.Anilkumar vs The Excise Inspector on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4671 of 2008()


1. R.ANILKUMAR, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. THE EXCISE INSPECTOR, KONNI EXCISE
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :25/07/2008

 O R D E R
                             K.HEMA, J.
                    ------------------------------
                       B.A. No.4671 OF 2008
                    ------------------------------
                Dated this the 25th day of July, 2008


                               O R D E R

This petition is for bail.

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

Kerala Abkari Act. The article involved is 1.960 litres of IMFL.

Petitioner was arrested from a public road while he was allegedly

transporting the article on 17.06.2008.

3. Learned Public Prosecutor submitted that he has no

objection in granting bail to the petitioner on conditions.

Hence petitioner is granted bail on the following terms and

conditions:

(i) The petitioner shall execute a bond for Rs.25,000/-

with two solvent sureties each for the like sum to the

satisfaction of the Magistrate court concerned.

(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.

B.A.4671/2008
2

(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