High Court Kerala High Court

M.K.Rajendran vs The State Of Kerala on 28 November, 2008

Kerala High Court
M.K.Rajendran vs The State Of Kerala on 28 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7241 of 2008()


1. M.K.RAJENDRAN, S/O.KUMARAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       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.7241 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), (i) and

8(2) of Abkari Act read with Section 120B of I.P.C. According

to prosecution, petitioner and second accused sold Indian

Made Foreign Liquor and offence is committed in conspiracy

with each other. 9 litres of illicit arrack was seized from the

possession of the petitioner.

3. Petitioner is in custody from 03.10.2008 onwards.

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.7241 of 2008
2

(ii) Petitioner shall report before Investigating

Officer on every Monday, Wednesday and

Saturday 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