IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5608 of 2008()
1. A2.PANKAJAKSHA KURUP, S/O GOPALAKRISHNA
... Petitioner
2. PARAMESWARAN NAIR, S/O KRISHNAN NAIR,
Vs
1. KERALA STATE REPRESENTED BY EXCISE
... Respondent
For Petitioner :SRI.K.JAYARAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :15/09/2008
O R D E R
K.HEMA, J.
------------------------------
B.A. No.5608 OF 2008
------------------------------
Dated this the 15th day of September, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 8(2) and
67(B) of Abkari Act. According to the prosecution, the petitioners
along with the 1st accused were found transporting 35 litres of
illicit arrack in a motor bike. The petitioners were arrested from
the spot on 11.08.2008 and the 1st accused was escaped. The
petitioners are in custody from 11.08.2008 onwards.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail to the petitioners, but conditions may
be imposed.
Hence, bail is granted to the petitioners who are accused
Nos.2 and 3 on the following terms and conditions:
(i) The petitioners shall execute a bond for Rs.25,000/-
each with two solvent sureties each for like sum to
the satisfaction of the Magistrate court concerned.
B.A.5608/2008
2
(ii) The petitioners shall report before the Investigating
Officer on every Monday, Wednesday and Friday
between 10 a.m. and 1 p.m. until further orders.
(iii) The petitioners 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