IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3891 of 2010()
1. SADUKUTTAN, AGED 40 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.R.SUNIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :08/07/2010
O R D E R
K.HEMA, J.
----------------------------------------------
Bail Application No.3891 of 2010
----------------------------------------------
Dated 8th July, 2010.
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 8(2) and 55
(g) of the Kerala Abkari Act. According to prosecution, on
13.4.2010, petitioner was found in possession of 3,850 litres of
Wash.
3. Petitioner surrendered on 10.5.2010 and he is in
custody for the past 60 days. Learned Public Prosecutor
submitted that charge sheet is not laid and hence, petitioner is
entitled for bail under Section 167(2) of the Criminal Procedure
Code.
4. On hearing both sides, I am satisfied that bail can
be 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
BA NO. 3891/10 2
following conditions :
(i) Petitioner shall report before the Investigating
Officer on every Monday and Thursday
between 10 a.m. and 1 p.m. until further
orders.
(ii) In case petitioner is involved in any offence
of similar nature, his bail is liable to be
cancelled.
Petition is allowed.
K.HEMA, JUDGE.
tgs