IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5126 of 2008()
1. SRI.ANIL RAVI @ ANIL, AGED 39 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SUB INSPECTOR, MAVELIKKARA.
For Petitioner :SRI.S.HARIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :01/09/2008
O R D E R
K.HEMA, J.
——————————————————-
B.A.Nos.5126 & 5451 of 2008
——————————————————-
Dated this the 1st day of September, 2008
COMMON ORDER
These petitions are for bail.
2. Petitioner in B.A.No.5126/08 is the first accused and
petitioner in B.A.No.5451/08 is the second accused in the same
crime. The crime is registered under Sections 8(2) and 55(i) of
Abkari Act, on the allegation that on 14.7.2008, petitioners were
found in possession of 210 litres of illicit spirit etc. They could
not be arrested from the spot.
3. Petitioners were arrested on 15.7.2008 and they are
in custody for the past 47 days. Learned public prosecutor
submitted that he has no objection in granting bail on conditions.
Hence, bail is granted to the petitioners on the following
terms and conditions:
(i) Petitioners shall execute bond for Rs.25,000/- each
with two solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned.
BA Nos.5126 & 5451/08 2
(ii) Petitioners shall report before the Investigating
Officer on every Monday, Wednesday and Saturday
between 10 a.m. and 1 p.m. until further orders.
(iii) Petitioners shall not commit any offence while on bail
and in case of breach of this condition, bail is liable to
be cancelled.
The petitions are allowed.
K.HEMA, JUDGE
csl