IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4478 of 2008()
1. MADHU, S/O.KRISHNAN PILLAI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.M.R.SARIN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :16/07/2008
O R D E R
K. HEMA, J.
-----------------------------------------------
Bail Appl.No. 4478 of 2008
-----------------------------------------------
Dated this the 16th day of July, 2008.
ORDER
Petition for bail.
2. The alleged offences are under Sections 8(1) and 8(2)
of Abkari Act. The article involved is six litres of foreign liquor. The
petitioner was arrested on 20.6.2008 and he is in custody since then.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail on conditions.
4. 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 the like sum to the satisfaction of
the learned Magistrate.
ii) Petitioner shall report before the Investigating Officer on
every Monday and Thursday 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.
Petition is allowed.
K. HEMA, JUDGE.
Krs.