High Court Kerala High Court

Soman vs State Of Kerala Represented By The on 16 August, 2010

Kerala High Court
Soman vs State Of Kerala Represented By The on 16 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4734 of 2010()


1. SOMAN, S/O.RAGHAVAN, PALAVILAPUTHEN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :16/08/2010

 O R D E R
                            K.HEMA, J.
                         ------------------
                     B.A. No. 4734 of 2010
                ------------------------------------
              Dated this the 16th day of August, 2010

                            O R D E R

Petition for bail.

2. The alleged offence is under Section 55(a) and (i) of the

Abkari Act. According to prosecution, on 24.07.2010 at about

12 noon, the petitioner was found in possession of 12.15 litres of

Indian Made Foreign Liquor for the purpose of sale and he was

arrested from the spot.

3. Learned counsel for petitioner submitted that petitioner

is in custody for the past 23 days. Learned Public Prosecutor

submitted that no other case reported to be registered against

petitioner for similar offence and hence, 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. 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

B.A. No. 4734 / 2010 2

for the like sum to the satisfaction of the

Magistrate Court concerned on the following

conditions:

i) Petitioner shall report before the
Investigating Officer on every alternate
day, between 10 A.M. and 1 P.M.

ii) In case, petitioner is involved in any similar
offence, his bail is liable to be cancelled.

This petition is allowed.

K. HEMA, JUDGE

ln