IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 562 of 2009()
1. MANIVALAPPIL JANARDHANAN AGED 54/09,
... Petitioner
Vs
1. STATE OF KERALA REP BY INSPECTOR OF
... Respondent
For Petitioner :SRI.T.B.SHAJIMON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :06/02/2009
O R D E R
K.HEMA, J.
-------------------------------------------
B.A.No.562 of 2009
------------------------------------------
Dated, this the 6th day of February, 2009
ORDER
Petition for bail.
2. Alleged offence is under Section 8(2) of the
Abkari Act. According to prosecution, petitioner was found in
possession of 100 packets, each containing 100 ml. (10 litres)
of arrack on 8.1.2009. Petitioner was arrested on 8.1.2009
and he is in custody since then.
3. Learned Public Prosecutor submitted that he has
no objection in granting bail on conditions.
4. On hearing both sides, I am satisfied that bail
can be granted to petitioner on conditions.
Hence the following order is passed:
i) Petitioner shall execute a bond for
Rs.25,000/- with two solvent sureties
each for the like sum to the satisfaction of
the Magistrate Court concerned.
ii) Petitioner shall report before the
investigating officer on every Monday,
B.A.No.562 of 2009
2
Wednesday and Saturday between 10 AM
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, the bail is liable to be cancelled.
Petition is allowed.
K.HEMA, JUDGE
vns