IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4661 of 2008()
1. VIJAYAKUMAR, S/O.VISWANATHAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :24/07/2008
O R D E R
K.HEMA, J.
--------------------------------------
Bail Application No.4661 of 2008
---------------------------------------
Dated this the 24th day of July, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 55(g) of Abkari
Act. The article involved is 1200 litres of wash. Petitioner is the
first accused in the crime. The incident occurred on 7.2.2004 and
the petitioner surrendered before the Magistrate court on
23.6.2008. He was remanded to judicial custody.
3. Learned public prosecutor submitted that charge sheet
has been filed and hence, he has no objection in granting bail to
the petitioner on conditions. It is also to be noted that the
petitioner is involved in another crime also under the Abkari Act
and though the incident occurred in 2004, he was absconding
until he surrendered before the court after four years.
Hence, the following order is passed:
Petitioner shall be released on bail on his executing
bond for Rs.25,000/- with two solvent sureties each
for the like sum to the satisfaction of the Magistrate
Court concerned on the following conditions:
BA No.4661/08 2
(i) Petitioner shall report before the Investigating
Officer on every alternate Saturday between 10
a.m. and 1 p.m. until further orders.
(ii) 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