High Court Kerala High Court

Maheen vs State Of Kerala on 3 October, 2008

Kerala High Court
Maheen vs State Of Kerala on 3 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6093 of 2008()


1. MAHEEN, AGED 40 YEARS,S/O. MASTHANKUNJU
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :03/10/2008

 O R D E R
                             K.HEMA, J.
                    ------------------------------
                       B.A. No.6093 OF 2008
                    ------------------------------
               Dated this the 3rd day of October, 2008


                               O R D E R

This petition is for bail.

2. The alleged offence is under Section 55(a) of Abkari

Act. According to prosecution, petitioner was found transiting 6

litres of coloured arrack on 21.02.2008. He could not be arrested

since he ran away abandoning articles.

3. Petitioner was arrested on 06.08.2008 and he is in

custody since then. 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.

B.A.6093 of 2008
2

(ii) The petitioner shall report before the

Investigating Officer on every Monday and

Thursday between 10 a.m. and 1 p.m. until

further orders.

(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