High Court Kerala High Court

B.S. Chandrasekharan vs State Of Kerala on 30 September, 2008

Kerala High Court
B.S. Chandrasekharan vs State Of Kerala on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5881 of 2008()


1. B.S. CHANDRASEKHARAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.V.N.RAMESAN NAMBISAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :30/09/2008

 O R D E R
                              K.HEMA, J.
                             ===========
                 Bail Application No.5881 of 2008
                 ===============================
             Dated this the 30th day of September, 2008.

                               O R D E R

This petition is for bail.

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

Act. According to the prosecution, the petitioner was found in

possession of 20 litres of arrack on 26.8.2008 and he was

arrested on the same day.

4. Learned public prosecutor submitted that the

petitioner was involved in another crime of similar nature also

and hence, stringent conditions may be imposed while grating

bail, it is submitted.

Hence, bail is granted to the petitioner on his executing a

bond for Rs.25,000/- with two solvent sureties each for the like

sum to the satisfaction of the trial court concerned on the

following conditions:-

Bail Application No.5881 of 2008 2

i) The petitioner shall report before the

investigating officer on every

Monday, Wednesday and Saturday

between 10.00 A.M and 1.00 P.M. until

further orders.

ii) The petitioner shall not commit any

offence while on bail. If the conditions are

violated, the bail is liable to be cancelled.

The petition is allowed.

K.HEMA, JUDGE.

bkn/-