High Court Kerala High Court

M.K. Rajendran vs State Of Kerala on 28 November, 2008

Kerala High Court
M.K. Rajendran vs State Of Kerala on 28 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7246 of 2008()



1. M.K. RAJENDRAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                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.7246 OF 2008
                    ------------------------------
          Dated this the 28th day of November, 2008


                            O R D E R

This petition is for bail.

2. The alleged offences are under Sections 55(a) and 8(2)

of Abkari Act. According to prosecution, as per the instruction

of the first accused, other accused destroyed 80 litres of

arrack. Petitioner is the first accused.

3. Petitioner was arrested in connection with another

case on 03.10.2008 and the petitioner’s arrest in this case was

recorded on 16.10.2008. Learned Public Prosecutor submitted

that he has no objection in granting bail, 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 like sum to

the satisfaction of the Magistrate court

concerned.

B.A.7246 of 2008
2

(ii) Petitioner shall report before Investigating

Officer on every alternate day between 10 a.m.

and 1 p.m. until further orders.

(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

pac