High Court Kerala High Court

Chandran vs State Of Kerala on 30 October, 2008

Kerala High Court
Chandran vs State Of Kerala on 30 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6655 of 2008()


1. CHANDRAN, S/O.DIVAKARA PANICKER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.M.R.SARIN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :30/10/2008

 O R D E R
                              K.HEMA, J.
                    --------------------------------------------
                          B.A.No.6655 of 2008
                    --------------------------------------------
              Dated this the 30th day of October, 2008

                                 O R D E R

This petition is for bail.

2. The alleged offence is under Section 8(2) of Abkari Act.

According to prosecution, on 14.10.2008, petitioner was found in

possession of two litres of arrack. He was arrested on the same day

and he is in custody since then.

3. Learned public prosecutor submitted that he is not

involved in any other offence and hence, 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 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.

(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