High Court Kerala High Court

Rajan.D vs State Of Kerala on 29 June, 2010

Kerala High Court
Rajan.D vs State Of Kerala on 29 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3897 of 2010()


1. RAJAN.D,PUTHIYA VEETTIL,MUTTOM MURI,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.RINNY STEPHEN CHAMAPARAMPIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :29/06/2010

 O R D E R
                               K.HEMA, J.
             ----------------------------------------------
                Bail Application No.3897 of 2010
             ----------------------------------------------
                       Dated 29th June, 2010.

                                O R D E R

This petition is for bail.

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

Kerala Abkari Act. According to prosecution, on 17.6.2010 at

about 5.30 p.m., petitioner was found in possession of 4 litres of

illicit arrack. He was arrested from the spot.

3. Petitioner is in custody for the past 12 days.

Learned counsel for petitioner submitted that petitioner is

suffering from liver disease and his physical condition is very bad.

He needs regular medication and treatment. Annexure A1 is the

discharge summary issued by the doctor, wherein it is recorded

that he is having chronic liver disease – Cirrhosis with de-

compensation – Grade I Hepatic Encephalopathy.

4. Taking into consideration the physical condition of

petitioner, this petition is not opposed. Learned Public Prosecutor

submitted that petitioner is involved in four other similar crimes

and hence, stringent conditions may be imposed.

5. On hearing both sides, I find that bail can be

BA NO.3897/10 2

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/- (Rupees twenty five thousand

only) with two solvent sureties each for the like sum to

the satisfaction of the court concerned, on the

following conditions :

(i) Petitioner shall report before the Investigating

Officer on every Monday and Thursday

between 4 p.m. and 7 p.m. until further

orders.

(ii) In case the petitioner is involved in any

offence of similar nature, his bail is liable to

be cancelled.

Petition is allowed.

K.HEMA, JUDGE.

tgs