High Court Kerala High Court

Narayanan vs State Of Kerala on 6 November, 2008

Kerala High Court
Narayanan vs State Of Kerala on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6888 of 2008()


1. NARAYANAN, S/O.MADAPPANKANI,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BIJU .C. ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :06/11/2008

 O R D E R
                           K.HEMA, J.
                    ------------------------------
                    B.A. No.6888 OF 2008
                    ------------------------------
            Dated this the 6th day of November, 2008


                            O R D E R

This petition is for bail.

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

Act. According to prosecution, petitioner was found in

possession of 4 litres of arrack on 11.10.2008 and he was

arrested from the spot.

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) The petitioner shall execute a bond for

Rs.25,000/- with two solvent sureties each for

like sum to the satisfaction of the Magistrate

court concerned.

(ii) The petitioner shall report before Investigating

Officer on every Monday and Thursday

between 10 a.m. and 1 p.m. until further

orders.

B.A.6888 of 2008
2

(iii) The petitioner shall not commit any offence

while on bail and in case of breach of this

condition, bail is liable to be cancelled.

The petition is allowed.

K.HEMA, JUDGE

pac