High Court Kerala High Court

Venu vs State Of Kerala on 30 July, 2008

Kerala High Court
Venu vs State Of Kerala on 30 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4762 of 2008()


1. VENU, S/O.CHELLAPPAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

2. SUB INSPECTOR OF POLICE, KADACKAL POLICE

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :30/07/2008

 O R D E R
                             K.HEMA, J.
                     --------------------------------------
                 Bail Application No.4762 of 2008
                     ---------------------------------------
                Dated this the 30th day of July, 2008



                                O R D E R

This petition is for bail.

2. The alleged offences are under Sections 8(1) and (2)

of Abkari Act. According to the prosecution, the petitioner was

found in possession of 10 litres of arrack on 29.8.2003. He was

arrested on 22.6.2008.

3. Learned public prosecutor submitted that the charge

sheet has already been filed and hence, petitioner is not required

for the purpose of investigation.

Hence, bail is granted to the petitioner on the following

terms and conditions:

(i) Petitioner shall execute 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 a.m. and

1 p.m. for a period of two months from the date of this

order.

BA No.4762/08 2

(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

csl