High Court Kerala High Court

Pradeepan vs Sub Inspector Of Police on 9 June, 2008

Kerala High Court
Pradeepan vs Sub Inspector Of Police on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3388 of 2008()


1. PRADEEPAN, AGED 29, S/O.PRABHAKARAN,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.SHAJI THANKAPPAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :09/06/2008

 O R D E R
                              K.HEMA, J.

                  -----------------------------------------

                        B.A.No. 3388 of 2008

                  -----------------------------------------

                Dated this the 9th day of June, 2008

                               O R D E R

This petition is for bail.

2. The alleged offences are under Section 8(1) and (2) of the

Abkari Act. The article involved is 350 litres of arrack.

3. The petitioner is in custody from 9.3.2008 for the past 90

days. Charge sheet has not been filed so far. Therefore, petitioner is

entitled to for bail under the proviso to Section 167(2) of the Code

of Criminal Procedure.

4. Hence, petitioner is granted bail on the following terms and

conditions:

i) Petitioner shall execute a bond for Rs.50,000/- with two

solvent sureties each for the like sum to the satisfaction of the

court below.

ii) Petitioner shall report before the investigating officer on

every Monday between 10 AM and 1 PM until further orders.

Iii). In case the petitioner is involved in any offence of similar

nature, the bail is liable to be cancelled.

Petition is allowed.

K.HEMA, JUDGE

vgs.