High Court Kerala High Court

Sivanandan vs State Of Kerala Represented By The on 10 February, 2009

Kerala High Court
Sivanandan vs State Of Kerala Represented By The on 10 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 606 of 2009()


1. SIVANANDAN, S/O.SANKARAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :10/02/2009

 O R D E R
                               K.HEMA, J.

                  -----------------------------------------

                          B.A.No. 606 of 2009

                  -----------------------------------------

                Dated this the 10th February, 2009

                                O R D E R

This petition is for bail.

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

According to prosecution, petitioner was found in possession of 1

litre of arrack on 9.1.2009. He was arrested on the same day and he

is in custody since then.

3. Learned Public Prosecutor submitted that he has no

objection in granting bail to the petitioner on condition.

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

granted to 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.