High Court Kerala High Court

Mohanan @ Pathu Mohanan vs State Of Kerala on 23 June, 2008

Kerala High Court
Mohanan @ Pathu Mohanan vs State Of Kerala on 23 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4026 of 2008()


1. MOHANAN @ PATHU MOHANAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE EXCISE INSPECTOR,

                For Petitioner  :SRI.D.KISHORE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :23/06/2008

 O R D E R
                                K. HEMA, J.

                  ------------------------------------------
                     Bail Appl.No. 4026     of 2008
                  ------------------------------------------
                Dated this the 23rd day of June, 2008.


                                   ORDER

Petition for bail.

2. The alleged offences ares under Sections 8(1) and (2)

of the Abkari Act. The article involved is 5 litres of arrack. The

petitioner was arrested on 2.5.2008.

3. 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 learned Magistrate.

ii) Petitioner shall report before the investigating

officer on every Monday and Thursday between 10

AM and 1 PM until further orders.

iii) In case the petitioner is involved in any

offence of similar nature while on bail, the bail is

liable to be cancelled.

Petition is allowed.

K. HEMA, JUDGE.

Krs.