High Court Kerala High Court

K. Sureshan vs State Of Kerala on 10 July, 2008

Kerala High Court
K. Sureshan vs State Of Kerala on 10 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4268 of 2008()


1. K. SURESHAN, AGED 38,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :10/07/2008

 O R D E R
                               K.HEMA, J.

                   -----------------------------------------

                         B.A.No. 4268 of 2008

                   -----------------------------------------

                    Dated this the 10th July, 2008

                                O R D E R

This petition is for bail.

2. The alleged offence is under Section 55(a) of the Abkari Act.

According to prosecution, the petitioner was found in possession of 5

litres of arrack and he was arrested on 13.6.2008. He is in judicial

custody since then.

3. Learned Public Prosecutor submitted that he has no objection

in granting bail on conditions.

Hence, the petitioner is granted bail 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 AM and 1

PM until further orders.

iii). Petitioner shall not commit any offence while on bail

and in case of breach of this condition, the bail is

liable to be cancelled.

Petition is allowed.

K.HEMA, JUDGE

vgs.