IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7255 of 2008()
1. BABU, S/O.NANUKUTTAN, BABU NIVAS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/11/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 7255 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of November,2008
O R D E R
Petition for bail.
2. The alleged offence is under section 55(g) of the Abkari
Act. According to prosecution, petitioner was found in possession
of 39 litres of wash on 2-11-2008 and he was arrested from the
spot. Learned Public Prosecutor submitted that he has no
objection in granting bail on conditions.
3. Hence, 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 learned Magistrate,
on the following conditions:-
1) Petitioner shall report before the
Investigating Officer on every Monday and
Thursday between 10 a.m. and 1 p.m.
until further orders.
2) Petitioner shall not commit any offence
while on bail and in case breach of this
condition, bail is liable to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.