IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 656 of 2009()
1. SHAJI, S/O.PRABHAKARAN,CHINNANVILA
... Petitioner
Vs
1. STATE OF KERALA,REP; VIA PUBLIC
... Respondent
2. SUB INSPECTOR OF POLICE,VIZHINJAM
For Petitioner :SRI.R.GOPAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :12/02/2009
O R D E R
K. HEMA, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 656 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 12thday of February, 2009
O R D E R
Petition for bail.
2. The alleged offences are under sections 55(a) and (i) of
the Abkari Act. According to prosecution, on 11-1-2009
petitioner was found in possession of two litres of arrack and
nine litres of spirit.
3. Petitioner was arrested on 12-1-2009 and he is in
custody since then. Learned Public Prosecutor submitted that
he has no objection in granting bail on conditions.
4. On hearing both sides, I am satisfied that bail can be
granted to petitioner on conditions.
5. Hence, 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 learned Magistrate,
on the following conditions:-
1) Petitioner shall report before the
Investigating Officer on every Monday
and Thursday between 10 a.m. and 1
p.m. until further orders.
BA 656/09 -2-
2) Petitioner shall not commit any offence
while on bail and in case breach of this
condition, bail is liable to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.