IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5439 of 2008()
1. PRABHAKARAN, S/O. JANARDHANAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.T.GOPALAKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :01/09/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No.5439 of 2008
-----------------------------------------
Dated this the 1st September, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 8(2) of the Abkari Act.
Petitioner was arrested on 22.7.2008 with 3 litres of arrack and 40
litres of wash 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.