IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7225 of 2008()
1. KRISHNAN NAIR, S/O. NEELAKANTA PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.P.V.DILEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :27/11/2008
O R D E R
K.HEMA, J.
------------------------------
B.A. No.7225 OF 2008
------------------------------
Dated this the 27th day of November, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 8(2) of Abkari
Act. According to prosecution, petitioner was found in
possession of 6.800 litres of arrack on 03.11.2007.
3. Petitioner surrendered before the court on 14.11.2008
and he was remanded. Learned Public Prosecutor submitted
that he has no objection in granting bail 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 like sum to
the satisfaction of the Magistrate court
concerned.
(ii) Petitioner shall report before Investigating
Officer on every Monday and Thursday
between 10 a.m. and 1 p.m. until further
orders.
B.A.7225 of 2008
2(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
pac