High Court Kerala High Court

Radhakrishnan vs State Of Kerala on 25 August, 2008

Kerala High Court
Radhakrishnan vs State Of Kerala on 25 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5297 of 2008()


1. RADHAKRISHNAN, S/O.JANARDHANAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY EXCISE
                       ...       Respondent

                For Petitioner  :SRI.  K.SIJU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :25/08/2008

 O R D E R
                                   K. HEMA, J.
                     -----------------------------------------------
                       Bail Appl.No. 5297 of 2008
                     -----------------------------------------------
               Dated this the 25th day of August, 2008.

                                   ORDER

Petition for bail.

2. Petitioner is the first accused. The alleged offences

are under Section 8(2) of the Abkari Act. The petitioner along with

another accused were found in possession of 20 litres of arrack and

the petitioner was arrested on the same day on 10.7.2008. He is in

custody since then. The 2nd accused is not arrested so far.

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) Petitioner shall execute a bond for Rs.25,000/- with two

solvent sureties each for the like sum to the satisfaction of

the learned Magistrate.

ii) Petitioner shall report before the Investigating Officer on

every alternate day between 10 A.M. 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, bail is liable to be

cancelled.

Petition is allowed.

K. HEMA, JUDGE.

Krs.