High Court Kerala High Court

Kochukunju vs State Of Kerala on 6 February, 2009

Kerala High Court
Kochukunju vs State Of Kerala on 6 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 375 of 2009()


1. KOCHUKUNJU, S/O.KUNJANKALI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.V.DILEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :06/02/2009

 O R D E R
                            K.HEMA, J.
                      --------------------------------
                      B.A. No.375 OF 2009
                      --------------------------------
           Dated this the 6th day of February, 2009


                             O R D E R

This petition is for bail.

2. The alleged offence is under Section 55(g) of Abkari

Act. According to prosecution, petitioner was found in

possession of 140 litres of wash on 14.01.2009 and he was

arrested from the spot.

3. Learned Public Prosecutor submitted that he has no

objection in granting bail to petitioner but, conditions may be

imposed.

On hearing both sides, I am satisfied that bail can be

granted to petitioner on conditions.

Hence, the following order is passed :

Petitioner shall be released on bail on his

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

sureties each for like sum to the satisfaction of the

Magistrate court concerned on the following

conditions :

B.A.No.375 of 2009
2

(i) Petitioner shall report before Investigating

Officer on every Monday and Thursday

between 10 a.m. and 1 p.m. until further

orders.

(ii) 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

pac