IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4626 of 2008()
1. BHARATHAN, S/O.NANU,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :23/07/2008
O R D E R
K.HEMA, J.
--------------------------------------
Bail Application No.4626 of 2008
---------------------------------------
Dated this the 23rd day of July, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 55(a) of Abkari
Act. According to the prosecution, the accused was found in
possession of 12 litres of Indian made foreign liquor on
29.6.2008 and he was arrested on the same day. He is in
custody since then.
3. Learned public prosecutor submitted that he has no
objection in granting bail to the petitioner on conditions.
Hence, bail is granted to the petitioner on the following
terms and conditions:
(i) Petitioner shall execute bond for Rs.25,000/- with two
solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned.
(ii) Petitioner shall report before the Investigating Officer
on every Monday and Thursday between 10 a.m. and
1 p.m. until further orders.
BA No.4626/08 2
(iii) 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
csl