IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4100 of 2008()
1. SANTHOSH LAL
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.M.ASOKAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :26/06/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A.No. 4100 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of June, 2008
O R D E R
Application for bail.
2. The alleged offences are under section 55(a) of the Abkari Act.
Article involved is 3.95 litres of Indian Made Foreign Liquor. The
incident is on 21-5-2008 and the petitioner was arrested on the same day.
The learned Public Prosecutor submitted that the petitioner is involved in
one more case also, but he has no objection in granting bail on conditions.
3. Hence, the petitioner is granted bail on the following terms and
conditions:-
1) The petitioner shall be released on bail on his executing a bond
for Rs.25,000/- with two solvent sureties each for the like amount to the
satisfaction of the trial court.
2)The petitioner shall report before the Investigating Officer on
every Monday and Thursday between 10 a.m. and 1 p.m. until further
orders.
3) The petitioner shall not get involved in any offence of similar
BA 4100/08 -2-
nature while on bail and in case he is involved offence in similar nature
bail is liable to be cancelled.
The application is allowed.
K. HEMA,
JUDGE.
mn.