IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6655 of 2008()
1. CHANDRAN, S/O.DIVAKARA PANICKER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.R.SARIN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :30/10/2008
O R D E R
K.HEMA, J.
--------------------------------------------
B.A.No.6655 of 2008
--------------------------------------------
Dated this the 30th 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 prosecution, on 14.10.2008, petitioner was found in
possession of two litres of arrack. He was arrested on the same day
and he is in custody since then.
3. Learned public prosecutor submitted that he is not
involved in any other offence and hence, he has no objection in
granting bail on conditions.
Hence, bail is granted to the petitioner on the following terms
and conditions:
(i) Petitioner shall execute a 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.
(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