High Court Kerala High Court

Sasidharan @ Aniyan vs The State Of Kerala on 18 June, 2008

Kerala High Court
Sasidharan @ Aniyan vs The State Of Kerala on 18 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3868 of 2008()


1. SASIDHARAN @ ANIYAN, AGED 52 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :18/06/2008

 O R D E R
                                 K. HEMA, J.

                   ------------------------------------------
                       Bail Appl.No. 3868 of 2008
                   ------------------------------------------
                 Dated this the 18th day of June, 2008.

                                   ORDER

Petition for bail.

2. The petitioner was alleged to be in possession of 10

litres of arrack on 27.5.2008 and he is arrested from the spot. l

Learned counsel for the petitioner submitted that the petitioner is a

Cancer patient and undergoing treatment and follow up as evidenced

by certificate Annexures – B to D.

3. Learned Public Prosecutor submitted that the petitioner

has involved in another case also under the Abkari Act. He has no

objection in granting bail on stringent conditions. Hence, petitioner is

granted bail 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 lower

court.

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 leave the limits of the Excise range

within which the crime is registered except with the prior permission

of the learned Magistrate.

iv) In case petitioner is involved in offence of similar

nature, bail is liable to be cancelled.

Petition is allowed.

K. HEMA, JUDGE.

Krs.