High Court Kerala High Court

Devarajan vs State Of Kerala on 25 September, 2008

Kerala High Court
Devarajan vs State Of Kerala on 25 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5930 of 2008()


1. DEVARAJAN, S/O.NANU, PUTHENTHURA
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.S.MANU

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :25/09/2008

 O R D E R
                              K.HEMA, J.
                 -------------------------------------------------
                          B.A.No.5930 of 2008
                 -------------------------------------------------
            Dated this the 25th day of September, 2008


                                 O R D E R

This petition is for bail.

2. The alleged offence is under Section 55(i) of Abkari Act.

According to prosecution, on 9.8.2008, petitioner was found selling

750 ml. of Indian made foreign liquor.

3. Petitioner was arrested only on 6.9.2008 and he is in

custody since then. Learned public prosecutor submitted that he

has no objection in granting bail to the petitioner 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 Magistrate Court concerned.

(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.

The petition is allowed.

K.HEMA, JUDGE
csl