High Court Kerala High Court

Hareesh Chandra vs State-Represented By Public … on 24 June, 2010

Kerala High Court
Hareesh Chandra vs State-Represented By Public … on 24 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3695 of 2010()


1. HAREESH CHANDRA, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. STATE-REPRESENTED BY PUBLIC PROSECUTOR
                       ...       Respondent

2. THE EXCISE RANGE OFFICER,

                For Petitioner  :SRI.K.P.HARISH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :24/06/2010

 O R D E R
                                  K.HEMA, J
                             -----------------------
                         B.A No.3695 OF 2010
                         --------------------------------
                 Dated this the 24th day of June 2010

                                    ORDER

This petition is for bail.

2. The alleged offences are under Sections 8(1) and 8(2) of the

Abkari Act. According to prosecution, on 05/06/2010, at about 2:45

p.m, petitioner was found in possession of five litres of arrack. He was

arrested from the spot.

4. Petitioner is in custody for the past 19 days. This petition is

not opposed. On hearing both sides, I am satisfied that bail can be

granted to petitioner. Hence the following order is passed:

Petitioner shall be released on bail on executing bond

for Rs.25,000/- (Rupees twenty five thousand only) each

with two solvent sureties each for the like sum to the

satisfaction of the court concerned, on the following

conditions:

(i) Petitioner shall report before the Investigating

Officer on every Monday and Thursday between 10

A.M and 1 P.M.

(ii) In case petitioner is involved in any similar case,

his bail is liable to be cancelled.

Petition is allowed.

K.HEMA
JUDGE
vdv