IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5624 of 2008()
1. ANIL KUMAR, AGED 37 YEARS, S/O.DANIEL,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :/ /
O R D E R
K.HEMA, J.
------------------------------
B.A. No.5624 OF 2008
------------------------------
Dated this the 5th day of September, 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 the prosecution, the petitioner was found in
possession of 5 litres of arrack on 18.11.2007.
3. Petitioner was arrested on 13.08.2008 in connection
with crime No.439 of 2008 of Ezhukone police station and the
arrest in this case was recorded on 30.08.2008.
4. Learned Public Prosecutor submitted that he has no
objection in granting bail to the petitioner, but conditions may be
imposed.
Hence, the petitioner is granted bail on the following terms
and conditions:
(i) The petitioner shall execute a bond for Rs.25,000/-
with two solvent sureties each for like sum to the
satisfaction of the Magistrate court concerned.
B.A.5624/2008
2
(ii) The petitioner shall report before the Investigating
Officer on every Monday, Wednesday and Saturday
between 10 a.m. and 1 p.m. until further orders.
(iii) The 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
pac