High Court Kerala High Court

Manoharan vs The State Of Kerala on 23 January, 2009

Kerala High Court
Manoharan vs The State Of Kerala on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 315 of 2009()


1. MANOHARAN, S/O. VISWANATHA PANICKER
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :23/01/2009

 O R D E R
                           K.HEMA, J.

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

                       B.A.No. 315 of 2009

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

              Dated this the 23rd January, 2009

                            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

transporting 5 litres of arrack on 4.11.2008. Petitioner was

arrested in connection with another crime on 2.12.2008 and

formal arrest was recorded in this case on 23.12.008.

Petitioner is in custody in this case for the last one month.

3. Learned Public Prosecutor submitted that he has no

objection in granting bail to petitioner, but petitioner is

involved in another case of similar nature and hence, stringent

condition may be imposed while granting bail.

4. On hearing both sides, I am satisfied that bail can be

granted to petitioner.

Hence, bail is granted to 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.

BA.315/09 2

ii) Petitioner shall report before the investigating

officer on every alternate day between 10 AM

and 1 PM until further orders.

iii). Petitioner shall not leave the limits of the police

station within which the crime is registered,

except with prior permission of the learned

Magistrate.

iv) 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.