IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6888 of 2008()
1. NARAYANAN, S/O.MADAPPANKANI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.BIJU .C. ABRAHAM
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :06/11/2008
O R D E R
K.HEMA, J.
------------------------------
B.A. No.6888 OF 2008
------------------------------
Dated this the 6th day of November, 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, petitioner was found in
possession of 4 litres of arrack on 11.10.2008 and he was
arrested from the spot.
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) The petitioner shall execute a bond for
Rs.25,000/- with two solvent sureties each for
like sum to the satisfaction of the Magistrate
court concerned.
(ii) The petitioner shall report before Investigating
Officer on every Monday and Thursday
between 10 a.m. and 1 p.m. until further
orders.
B.A.6888 of 2008
2
(iii) The 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
pac