High Court Kerala High Court

Sudheer vs State Of Kerala on 3 November, 2008

Kerala High Court
Sudheer vs State Of Kerala on 3 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6738 of 2008()


1. SUDHEER, S/O.BHASKARAN, VELLIYODU
                      ...  Petitioner

                        Vs



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

2. EXCISE INSPECTOR, KOTTRAKKARA EXCISE

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :03/11/2008

 O R D E R
                              K.HEMA, J.

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

                        B.A.No. 6738 of 2008

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

               Dated this the 3rd November,             2008

                               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 3 litres of arrack on 15.10.2008. 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.

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.