High Court Kerala High Court

Omanakuttan @ Kuttappan vs State Of Kerala on 9 May, 2008

Kerala High Court
Omanakuttan @ Kuttappan vs State Of Kerala on 9 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2732 of 2008()


1. OMANAKUTTAN @ KUTTAPPAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. EXCISE INSPECTOR,

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :09/05/2008

 O R D E R
                               K. HEMA, J.
                    -------------------------------------
                        B.A.No.2732 of 2008
                    -------------------------------------
                 Dated this the 9th day of May, 2008

                                  ORDER

This application is filed under Section 439 of the Cr.P.C. The

offence alleged is under Section 8(1) and (2) and 55(a) of the Kerala

Abkari Act. The incident occurred on 9.5.2006 and the accused

surrendered on 24.3.2008 and he was under custody since then.

2. On hearing both sides, I am satisfied that bail can be

granted to the petitioner on the following conditions:

(1) The petitioner shall execute a bond for Rs.50,000/- with

two solvent sureties each for the like sum to the

satisfaction of the trial court.

(2) Petitioner shall report before the Investigating Officer on

every alternate Monday until further orders.

(3) If the petitioner gets involved in any offence of similar

nature, his bail bond will be cancelled.

Petition is allowed.

SD/-

K. HEMA, JUDGE.

Krs.

// True Copy //

K. HEMA, J.

————————————-

B.A.No.2732 of 2008

————————————-
Dated this the 9th day of May, 2008

ORDER