High Court Kerala High Court

Anilkumar vs State Of Kerala on 1 January, 2009

Kerala High Court
Anilkumar vs State Of Kerala on 1 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7914 of 2008()


1. ANILKUMAR, S/O.SOMARAJAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :01/01/2009

 O R D E R
                           K.HEMA, J.
                    ------------------------------
                    B.A. No.7914 OF 2008
                    ------------------------------
             Dated this the 1st day of January, 2009


                            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 5 litres of arrack on 05.12.2008 and he was

arrested from the spot.

3. Learned Public Prosecutor submitted that petitioner is

involved in 3 other cases in the year 2007. However, he has no

objection in granting bail but, stringent conditions may be

imposed, it is submitted.

On hearing both sides, I am satisfied that bail can be

granted on conditions.

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 like sum to the satisfaction of the

Magistrate court concerned on the following

conditions :

B.A.7914 of 2008
2

(i) Petitioner shall report before Investigating

Officer on every alternate day 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

pac