High Court Kerala High Court

Dhanapalan vs State Of Kerala on 16 February, 2009

Kerala High Court
Dhanapalan vs State Of Kerala on 16 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 716 of 2009()


1. DHANAPALAN, S/O. KARUNAKARAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.  K.SIJU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :16/02/2009

 O R D E R
                          K. HEMA, J.
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                      B.A. No. 716 of 2009
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
           Dated this the 16thday of February, 2009

                            O R D E R

Petition for bail.

2. The alleged offence is under section 55(i) of the Abkari

Act. According to prosecution, on 31-1-2009 petitioner was

found engaged in sale of Indian Made Foreign Liquor and 1.200

litres of Indian Made Foreign Liquor were seized from his

possession. Petitioner was arrested from the spot.

3. 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.

2) Petitioner shall not commit any offence

BA 716/2009 -2-

while on bail and in case breach of this

condition, bail is liable to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.