High Court Kerala High Court

Sateesh T.Mohanan vs Kerala State on 21 November, 2008

Kerala High Court
Sateesh T.Mohanan vs Kerala State on 21 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7101 of 2008()


1. SATEESH T.MOHANAN, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. KERALA STATE, REPRESENTED BY EXCISE
                       ...       Respondent

                For Petitioner  :SRI.K.JAYARAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :21/11/2008

 O R D E R
                              K.HEMA, J.

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

                        B.A.No. 7101 of 2008

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

              Dated this the 21st November, 2008

                               O R D E R

This petition is for bail.

2. The alleged offence is under Section 8(2) of the Abkari Act.

According to prosecution, petitioner was found in possession

of 10 litres of arrack on 28.10.2008. He was arrested from 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.

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.