High Court Kerala High Court

Unnikrishnan vs State Of Kerala Represented By on 24 September, 2008

Kerala High Court
Unnikrishnan vs State Of Kerala Represented By on 24 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5905 of 2008()


1. UNNIKRISHNAN, S/O.KOCHAPPI KANI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :24/09/2008

 O R D E R
                               K.HEMA, J.

                  -----------------------------------------

                          B.A.No.5905 of 2008

                  -----------------------------------------

              Dated this the 24th       September, 2008

                                O R D E R

This petition is for bail.

2. The alleged offence is under Section8(2) of the Abkari Act.

According to prosecution, petitioner was found in possession

of 1.5 litres of arrack on 8.9.2008. He was arrested on the next day

and he is in custody since then.

3. Learned Public Prosecutor submitted that he has no

objection in granting bail to the petitioner.

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 AM and 1 PM until further orders.

Iii). Petitioner shall not commit any offence while

on bail and in case of breach of this condition,

the bail is liable to be cancelled.

Petition is allowed.

K.HEMA, JUDGE

vgs.