IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6288 of 2008()
1. VINODAN, AGED 32 YEARS,
... Petitioner
Vs
1. STATE OF KERALA THROUGH THE EXCISE
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :15/10/2008
O R D E R
K.HEMA, J.
-------------------------------------------------
B.A.No.6288 of 2008
-------------------------------------------------
Dated this the 15th day of October, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 55(g) and
8(2) of Abkari Act. According to prosecution, petitioner was
found in possession of 400 litres of wash, which was kept for
manufacturing illicit arrack. Five litres of arrack was also
seized. Petitioner was arrested only on 16.9.2008 since he ran
away. Petitioner is in custody for the past 29 days.
3. Learned public prosecutor submitted that he has no
objection in granting bail to the petitioner, but, stringent
conditions may be imposed.
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 alternate day between 10 a.m. and 1 p.m.
until further orders.
BA No.6288/08 2
(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