IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3197 of 2010()
1. SANKARANARAYANAN
... Petitioner
Vs
1. THE EXCISE INSPECTOR,PAZHAYANNUR
... Respondent
For Petitioner :SRI.C.A.CHACKO
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :02/06/2010
O R D E R
K.HEMA, J.
----------------------------------------------
Bail Application No.3197 of 2010
----------------------------------------------
Dated 2nd June, 2010.
O R D E R
This petition is for bail.
2. The alleged offence is under Section 8(2) of the
Kerala Abkari Act. According to prosecution, petitioner was found
in possession of 4 litres of arrack on 11.5.2010.
3. Petitioner was arrested on 11.5.2010 and he is in
custody for the past 22 days. This petition is not opposed.
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
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
BA No.3197/10 2
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