High Court Kerala High Court

Kannan Alias Sekharan vs State-Rep By Excise Range Officer on 19 November, 2008

Kerala High Court
Kannan Alias Sekharan vs State-Rep By Excise Range Officer on 19 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7151 of 2008()


1. KANNAN ALIAS SEKHARAN,
                      ...  Petitioner

                        Vs



1. STATE-REP BY EXCISE RANGE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.P.K.MOHANAN(PALAKKAD)

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :19/11/2008

 O R D E R
                                 K. HEMA, J.
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         B.A. No. 7151 of 2008
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 19th day of November,2008

                                   O R D E R

Petition for bail.

2. The alleged offence is under section 8(2) of the Abkari

Act. According to prosecution, petitioner was found carrying

arrack in a can on 10-9-2008 and on seeing the Excise officials,

he ran away, abandoning the article. The article was found to be

10 litres of arrack and on search of the premises, another 10

litres of arrack were found in the bushes and hence, the case was

registered against him.

3. Learned counsel for petitioner submitted that

petitioner was not arrested from the spot. He surrendered before

the Magistrate Court, after rejection of the anticipatory bail

application. Learned Public Prosecutor submitted that he has no

objection in granting bail on conditions.

4. Hence, petitioner shall be released on bail on his

executing a bond for Rs.25,000/- with two solvent sureties each

for the like amount to the satisfaction of the learned Magistrate,

on the following conditions:-

1) Petitioner shall report before the

Investigating Officer on every Monday and

BA 7151/08 -2-

                 Thursday between        10 a.m. and 1 p.m.

                 until further orders.

           2)     Petitioner shall not commit any offence

while on bail and in case breach of this

condition, bail is liable to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.