IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5114 of 2008()
1. RAMACHANDRAN, S/O.KRISHNAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE EXCISE INSPECTOR,
For Petitioner :SRI.ALEXANDER GEORGE
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :18/08/2008
O R D E R
K.HEMA, J.
-------------------------------------------------------
Bail Application No.5114 of 2008
-------------------------------------------------------
Dated this the 18th day of August, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 55(g) of Abkari
Act. According to prosecution, petitioner was found in possession
of 490 litres of wash on 21.6.2008. He was arrested from the
spot.
3. Learned public prosecutor submitted that he has no
objection in granting bail to the petitioner since petitioner is in
custody for the past 58 days and the investigation is almost over.
Hence, bail is granted to the petitioner on the following
terms and conditions:
(i) 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) Petitioner shall report before the Investigating Officer
on every Monday and Thursday between 10 a.m. and
1 p.m. until further orders.
BA No.5114/08 2
(iii) 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
csl