IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7246 of 2008()
1. M.K. RAJENDRAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/11/2008
O R D E R
K.HEMA, J.
------------------------------
B.A. No.7246 OF 2008
------------------------------
Dated this the 28th day of November, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 55(a) and 8(2)
of Abkari Act. According to prosecution, as per the instruction
of the first accused, other accused destroyed 80 litres of
arrack. Petitioner is the first accused.
3. Petitioner was arrested in connection with another
case on 03.10.2008 and the petitioner’s arrest in this case was
recorded on 16.10.2008. Learned Public Prosecutor submitted
that he has no objection in granting bail, but stringent
conditions may be imposed.
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.
B.A.7246 of 2008
2
(ii) Petitioner shall report before Investigating
Officer on every alternate day between 10 a.m.
and 1 p.m. until further orders.
(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