IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7176 of 2008()
1. SHIBU, S/O. APPU, PATTAKUDY VEEDU,
... Petitioner
2. SELVARAJ, S/O. SAMUEL,
Vs
1. STATE OF KERALA, REPRESENTED VIA
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.R.GOPAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :26/11/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 7176 of 2008
-----------------------------------------
Dated this the 26th November, 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 prosecution, petitioners (accused 1 and 2) were
found engaged in sale of arrack. From the possession of first
accused, 2.5 litres of arrack were seized and from the second
accused, 2 litres of arrack were seized. Other articles were also
seized. Petitioner was arrested from the spot on 6.11.2008 and he is
in custody since then.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail to the petitioner.
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 AM and 1 PM until further orders.
Iii). Petitioner shall not commit any offence while
on bail and in case of breach of this condition,
the bail is liable to be cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.