High Court Kerala High Court

V.V.Chandran vs State Of Kerala on 29 July, 2008

Kerala High Court
V.V.Chandran vs State Of Kerala on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4715 of 2008()


1. V.V.CHANDRAN, AGD 54/2008,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.MURUGAN P.V.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :29/07/2008

 O R D E R
                            K.HEMA, J.
                   ------------------------------
                      B.A. No.4715 OF 2008
                   ------------------------------
               Dated this the 29th day of July, 2008


                              O R D E R

This petition is for bail.

2. The alleged offence is under Section 55(a) of Abkari

Act. The article involved is 5 litres of illicit arrack. The petitioner

was arrested on 14.06.2008.

3. Learned Public Prosecutor submitted that he has no

objection in granting bail to the petitioner on conditions.

Hence the petitioner is granted bail on the following terms

and conditions:

(i) The 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) The petitioner shall report before the Investigating

Officer on every Monday and Thursday between 10

a.m. and 1 p.m. until further orders.

B.A.4715/2008
2

(iii) The 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

pac