IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5482 of 2008()
1. RAJAN, PUTHIYAVEETTIL KIZHEKKETHIL,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE PUBLIC
... Respondent
For Petitioner :SRI.RINNY STEPHEN CHAMAPARAMPIL
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :03/09/2008
O R D E R
K. HEMA, J.
------------------------------------------------
Bail Appl.No. 5482 of 2008
------------------------------------------------
Dated this the 3rd day of September, 2008.
ORDER
Petition for bail.
2. The alleged offence is under Sections 55(i) of the
Abkari Act. According to prosecution, the petitioner was found in
possession of 1.5 litre of Indian made foreign liquor on 11.8.2008 and
he was arrested from the spot. He is in custody since then.
3. 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 the like sum to the satisfaction of
the learned Magistrate.
ii) Petitioner shall report before the Investigating Officer on
every Monday and Thursday between 10 A.M. and 1 P.M.
until further orders.
iii) Petitioner shall not commit any offence while on bail and,
in case of breach of this condition, bail is liable to be
cancelled.
Petition is allowed.
K. HEMA, JUDGE.
Krs.