High Court Kerala High Court

Babu vs State Of Kerala on 28 November, 2008

Kerala High Court
Babu vs State Of Kerala on 28 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7255 of 2008()


1. BABU, S/O.NANUKUTTAN, BABU NIVAS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :28/11/2008

 O R D E R
                                K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         B.A. No. 7255 of 2008
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 28th day of November,2008

                                  O R D E R

Petition for bail.

2. The alleged offence is under section 55(g) of the Abkari

Act. According to prosecution, petitioner was found in possession

of 39 litres of wash on 2-11-2008 and he was arrested from the

spot. Learned Public Prosecutor submitted that he has no

objection in granting bail on conditions.

3. Hence, petitioner shall be released on bail on his

executing a bond for Rs.25,000/- with two solvent sureties each

for the like amount to the satisfaction of the learned Magistrate,

on the following conditions:-

1) Petitioner shall report before the

Investigating Officer on every Monday and

Thursday between 10 a.m. and 1 p.m.

until further orders.

2) Petitioner shall not commit any offence

while on bail and in case breach of this

condition, bail is liable to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.