IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 178 of 2009()
1. REGHUNATHAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.C.V.MANUVILSAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :16/01/2009
O R D E R
K.HEMA, J.
------------------------------
B.A. No.178 OF 2009
------------------------------
Dated this the 16th day of January, 2009
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 55(a) and (i)
and 8(2) of Abkari Act. According to prosecution, petitioner
was found in possession of 7 litres of arrack on 24.12.2008 and
he was arrested from the spot.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail to petitioner on conditions.
On hearing both sides, I am satisfied that bail can be
granted to petitioner 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.No.178 of 2009
2
(i) Petitioner shall report before Investigating
Officer on every Monday and Thursday
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