High Court Kerala High Court

Sudhakaran vs The Excise Inspector on 14 July, 2008

Kerala High Court
Sudhakaran vs The Excise Inspector on 14 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4357 of 2008()


1. SUDHAKARAN, AGED 43 YEARS,
                      ...  Petitioner

                        Vs



1. THE EXCISE INSPECTOR,MAVELIKARA
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :14/07/2008

 O R D E R
                                   K. HEMA, J.
                - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                              B.A.No. 4357 of 2008
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 14th day of July, 2008

                                      O R D E R

Application for bail.

2. The alleged offences are under sections 8(1) and (2) of the

Abkari Act. Article involved is one litre of arrack. The petitioner was

arrested on 21-6-2008 and he is in custody from 21-6-2008 onwards.

3. Learned Public Prosecutor submitted that the petitioner is not

involved in any other crime under the Abkari Act and hence he has no

objection in granting bail on conditions.

4. 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 Judicial Magistrate of

the First Class,Chengannur.

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.

BA 4357/08 -2-

3) The petitioner shall not commit any offence while on bail

and in breach of this condition, bail is liable to be

cancelled.

The application is allowed.

K. HEMA, JUDGE.

mn.