IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5930 of 2008()
1. DEVARAJAN, S/O.NANU, PUTHENTHURA
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.C.S.MANU
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :25/09/2008
O R D E R
K.HEMA, J.
-------------------------------------------------
B.A.No.5930 of 2008
-------------------------------------------------
Dated this the 25th day of September, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 55(i) of Abkari Act.
According to prosecution, on 9.8.2008, petitioner was found selling
750 ml. of Indian made foreign liquor.
3. Petitioner was arrested only on 6.9.2008 and he is in
custody since then. 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 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