High Court Kerala High Court

Madhu vs State Of Kerala on 16 July, 2008

Kerala High Court
Madhu vs State Of Kerala on 16 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4478 of 2008()


1. MADHU, S/O.KRISHNAN PILLAI
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.M.R.SARIN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :16/07/2008

 O R D E R
                                   K. HEMA, J.


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

                      Bail Appl.No. 4478 of 2008

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

                Dated this the 16th day of July, 2008.


                                       ORDER

Petition for bail.

2. The alleged offences are under Sections 8(1) and 8(2)

of Abkari Act. The article involved is six litres of foreign liquor. The

petitioner was arrested on 20.6.2008 and he is in custody since then.

3. Learned Public Prosecutor submitted that he has no

objection in granting bail on conditions.

4. 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

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.

Petition is allowed.

K. HEMA, JUDGE.

Krs.