IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3974 of 2008()
1. MANOHARAN PILLAI, (PRESENTLY IN CUSTODY)
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.C.V.MANUVILSAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :24/06/2008
O R D E R
K.HEMA, J.
-------------------------------------------
B.A.No.3974 of 2008
-------------------------------------------
Dated this the 24th day of June, 2008
ORDER
This petition is for bail.
2. The alleged offence is under Section 13 and 55(i) of
Kerala Abkari Act. The article involved is 15.75 litres of Indian
made foreign liquor. The petitioner was arrested on 25.5.2008
and he is in custody since then.
3. This is the second application for bail. Learned public
prosecutor submitted that he has no objection in granting bail on
conditions.
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 Magistrate Court, concerned.
(ii) Petitioner shall report before the Investigating Officer
on every Monday and Thursday between 10 a.m. and 1 p.m. until
further orders.
BA No.3974/08 2
(iii) In case, the petitioner is involved in offence of similar
nature while on bail, bail is liable to be cancelled.
The petition is allowed.
K.HEMA, JUDGE
csl