IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6577 of 2008()
1. UNNI
... Petitioner
Vs
1. THE EXCISE INSPECTOR, MAVELIKKARA EXCISE
... Respondent
For Petitioner :SRI.G.PRIYADARSAN THAMPI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :29/10/2008
O R D E R
K.HEMA, J.
-------------------------------------------------
B.A.No.6577 of 2008
-------------------------------------------------
Dated this the 29th day of October, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 8(2) of Abkari Act.
According to prosecution, petitioner was found in possession of 1.5
litres of arrack on 6.10.2008. He was arrested on the same day
and he is in custody since then.
3. Learned public prosecutor submitted that he has no
objection in granting bail to the petitioner on conditions.
Hence, bail is granted to the petitioner on the following terms
and conditions:
(i) Petitioner shall execute a bond for Rs.25,000/- with two
solvent sureties each for the like sum to the satisfaction
of the Magistrate Court concerned.
(ii) Petitioner shall report before the Investigating Officer
on every Monday and Thursday between 10 a.m. and
1 p.m. until further orders.
(iii) Petitioner shall not commit any offence while on bail
and in case of breach of this condition, bail is liable to
be cancelled.
The petition is allowed.
K.HEMA, JUDGE
csl