High Court Kerala High Court

Krishnan Nair vs State Of Kerala on 27 November, 2008

Kerala High Court
Krishnan Nair vs State Of Kerala on 27 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7225 of 2008()


1. KRISHNAN NAIR, S/O. NEELAKANTA PILLAI,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.V.DILEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :27/11/2008

 O R D E R
                           K.HEMA, J.
                    ------------------------------
                    B.A. No.7225 OF 2008
                    ------------------------------
           Dated this the 27th day of November, 2008


                            O R D E R

This petition is for bail.

2. The alleged offence is under Section 8(2) of Abkari

Act. According to prosecution, petitioner was found in

possession of 6.800 litres of arrack on 03.11.2007.

3. Petitioner surrendered before the court on 14.11.2008

and he was remanded. Learned Public Prosecutor submitted

that he has no objection in granting bail on conditions.

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 like sum to

the satisfaction of the Magistrate court

concerned.

(ii) Petitioner shall report before Investigating

Officer on every Monday and Thursday

between 10 a.m. and 1 p.m. until further

orders.

B.A.7225 of 2008
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

pac