High Court Kerala High Court

Chellappan vs State Of Kerala on 8 August, 2008

Kerala High Court
Chellappan vs State Of Kerala on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4909 of 2008()


1. CHELLAPPAN, 47 YEARS, S/O.KUNJIRAMAN
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.DILEEP P.PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :08/08/2008

 O R D E R
                               K.HEMA, J.
               -------------------------------------------------------
                 Bail Application No.4909 of 2008
               -------------------------------------------------------
              Dated this the 8th day of August, 2008



                                  O R D E R

This petition is for bail.

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

Act. The article involved is 800 ml. if Indian made foreign liquor.

Petitioner was arrested on 9.7.2008 and he is in custody since

then.

3. 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.

BA No.4909/08 2

(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