High Court Kerala High Court

Shaji vs State Of Kerala on 12 February, 2009

Kerala High Court
Shaji vs State Of Kerala on 12 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 656 of 2009()


1. SHAJI, S/O.PRABHAKARAN,CHINNANVILA
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP; VIA PUBLIC
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,VIZHINJAM

                For Petitioner  :SRI.R.GOPAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :12/02/2009

 O R D E R
                           K. HEMA, J.
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                       B.A. No. 656 of 2009
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
           Dated this the 12thday of February, 2009

                             O R D E R

Petition for bail.

2. The alleged offences are under sections 55(a) and (i) of

the Abkari Act. According to prosecution, on 11-1-2009

petitioner was found in possession of two litres of arrack and

nine litres of spirit.

3. Petitioner was arrested on 12-1-2009 and he is in

custody since then. Learned Public Prosecutor submitted that

he has no objection in granting bail on conditions.

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

granted to petitioner on conditions.

5. Hence, petitioner shall be released on bail on his

executing a bond for Rs.25,000/- with two solvent sureties each

for the like amount to the satisfaction of the learned Magistrate,

on the following conditions:-

1) Petitioner shall report before the

Investigating Officer on every Monday

and Thursday between 10 a.m. and 1

p.m. until further orders.

BA 656/09                        -2-

           2)    Petitioner shall not commit any offence

while on bail and in case breach of this

condition, bail is liable to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.