IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 315 of 2009()
1. MANOHARAN, S/O. VISWANATHA PANICKER
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :23/01/2009
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 315 of 2009
-----------------------------------------
Dated this the 23rd January, 2009
O R D E R
This petition is for bail.
2. The alleged offence is under Section 8(2) of the Abkari
Act. According to prosecution, petitioner was found
transporting 5 litres of arrack on 4.11.2008. Petitioner was
arrested in connection with another crime on 2.12.2008 and
formal arrest was recorded in this case on 23.12.008.
Petitioner is in custody in this case for the last one month.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail to petitioner, but petitioner is
involved in another case of similar nature and hence, stringent
condition may be imposed while granting bail.
4. On hearing both sides, I am satisfied that bail can be
granted to petitioner.
Hence, bail is granted to 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.
BA.315/09 2
ii) Petitioner shall report before the investigating
officer on every alternate day between 10 AM
and 1 PM until further orders.
iii). Petitioner shall not leave the limits of the police
station within which the crime is registered,
except with prior permission of the learned
Magistrate.
iv) 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
vgs.