IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4026 of 2008()
1. MOHANAN @ PATHU MOHANAN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. THE EXCISE INSPECTOR,
For Petitioner :SRI.D.KISHORE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :23/06/2008
O R D E R
K. HEMA, J.
------------------------------------------
Bail Appl.No. 4026 of 2008
------------------------------------------
Dated this the 23rd day of June, 2008.
ORDER
Petition for bail.
2. The alleged offences ares under Sections 8(1) and (2)
of the Abkari Act. The article involved is 5 litres of arrack. The
petitioner was arrested on 2.5.2008.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail 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 learned Magistrate.
ii) Petitioner shall report before the investigating
officer on every Monday and Thursday between 10
AM and 1 PM until further orders.
iii) In case the petitioner is involved in any
offence of similar nature while on bail, the bail is
liable to be cancelled.
Petition is allowed.
K. HEMA, JUDGE.
Krs.