High Court Kerala High Court

Sumesh vs The State Of Kerala on 30 October, 2008

Kerala High Court
Sumesh vs The State Of Kerala on 30 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6696 of 2008()


1. SUMESH, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SUNIL V.MOHAMMED

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :30/10/2008

 O R D E R
                                   K. HEMA, J.

                   -------------------------------------------------
                      Bail Appl.No. 6696 of 2008
                   --------------------------------------------------

              Dated this the 30th day of October, 2008.


                                   ORDER

Petition for bail.

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

Act. According to prosecution, petitioner was found in possession of

130 ml. of arrack on 17.10.2008 and he was arrested on the same

day.

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

ever 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.