High Court Kerala High Court

Reveendran vs The Excise Inspector on 4 July, 2008

Kerala High Court
Reveendran vs The Excise Inspector on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4280 of 2008()


1. REVEENDRAN, AGED 65 YEARS, S/O.NANU,
                      ...  Petitioner

                        Vs



1. THE EXCISE INSPECTOR, ADOOR 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 :04/07/2008

 O R D E R
                               K.HEMA, J.
                   -------------------------------------------
                         B.A.No.4280 of 2008
                   -------------------------------------------
                 Dated this the 4th day of July, 2008



                                   ORDER

This petition is for bail.

2. According to the prosecution, the petitioner was found

selling 1.4 litres of IMFL in his property on 18.6.2008 at 10.30

a.m. He was arrested from the spot. The contraband articles

were also recovered.

3. Learned counsel for the petitioner submitted that the

petitioner is absolutely innocent of the allegations made. He was

consuming liquor along with his employees from a shed situated

in his own paddy field, while the respondent took the petitioner

into custody. Though as per the mahazar, two persons were

standing nearby and they told the respondent that they had come

to drink liquor, those persons were not questioned by the Excise

Officials. The petitioner is an agriculturist and he is aged 64

years and he is not involved in any other offence. He is in

custody since 18.6.2008 onwards.

BA No.4280/08 2

4. Learned public prosecutor submitted that he has no

objection in granting bail on conditions. 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 between 4 p.m. to 6 p.m. until

further orders.

The petition is allowed.

K.HEMA, JUDGE
csl