High Court Kerala High Court

Anandan vs The State Of Kerala on 13 October, 2008

Kerala High Court
Anandan vs The State Of Kerala on 13 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6214 of 2008()


1. ANANDAN, AGED 68 YEARS, S/O.VELU,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :13/10/2008

 O R D E R
                            K.HEMA, J.
                   ------------------------------
                      B.A. No.6214 OF 2008
                   ------------------------------
             Dated this the 13th day of October, 2008


                              O R D E R

This petition is for bail.

2. The alleged offence is under Section 8(2) of Abkari Act.

According to the prosecution, the petitioner was found in

possession of 7 litres of arrack on 23.09.2008 and he was

arrested on the same day.

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) 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.

(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.

B.A.6214 of 2008
2

(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