High Court Kerala High Court

Manivalappil Janardhanan Aged … vs State Of Kerala Rep By Inspector Of on 6 February, 2009

Kerala High Court
Manivalappil Janardhanan Aged … vs State Of Kerala Rep By Inspector Of on 6 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 562 of 2009()


1. MANIVALAPPIL JANARDHANAN AGED 54/09,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP BY INSPECTOR OF
                       ...       Respondent

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :06/02/2009

 O R D E R
                               K.HEMA, J.
                    -------------------------------------------
                         B.A.No.562 of 2009
                   ------------------------------------------
            Dated, this the 6th     day of February, 2009

                               ORDER

Petition for bail.

2. Alleged offence is under Section 8(2) of the

Abkari Act. According to prosecution, petitioner was found in

possession of 100 packets, each containing 100 ml. (10 litres)

of arrack on 8.1.2009. Petitioner was arrested on 8.1.2009

and he is in custody since then.

3. Learned Public Prosecutor submitted that he has

no objection in granting bail on conditions.

4. On hearing both sides, I am satisfied that bail

can be granted to petitioner on conditions.

Hence the following order is passed:

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,

B.A.No.562 of 2009
2

Wednesday and Saturday between 10 AM

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, the bail is liable to be cancelled.

Petition is allowed.

K.HEMA, JUDGE
vns