High Court Kerala High Court

Manikuttan @ Maniyan vs The State Of Kerala on 14 August, 2008

Kerala High Court
Manikuttan @ Maniyan vs The State Of Kerala on 14 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5103 of 2008()


1. MANIKUTTAN @ MANIYAN
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :14/08/2008

 O R D E R
                                K. HEMA, J.
                  -----------------------------------------------
                   Bail Appl.No. 5103 of 2008
                  -----------------------------------------------
              Dated this the 14 day of August, 2008.

                                    ORDER

Petition for bail.

2. The alleged offence is under Section 8(2) of the Abkari

Act. Petitioner was found in possession of 3 litres of arrack on

25.7.2008. He was arrested on the same day.

3. Learned Public Prosecutor submitted that the

petitioner was involved in two other crimes one in the year 2006

and another in 2007 and hence stringent conditions may be

imposed while granting bail. 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, Wednesday 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.

Sd/-

K. HEMA, JUDGE.

Krs.