IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4540 of 2008()
1. OMANAKUTTAN, AGED 46 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.AJITH MURALI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :22/07/2008
O R D E R
K. HEMA, J.
-----------------------------------------------
Bail Appl.No. 4540 of 2008
-----------------------------------------------
Dated this the 22nd day of July, 2008.
ORDER
Petition for bail.
2. The alleged offences are under Sections 8(1) and (2) of
the Abkari Act. The article involved is 2 litres of arrack. The incident
occurred on 25.6.2008 and the petitioner was arrested on the same
day and and he is in judicial custody since then.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail on conditions.
4. 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 A.M. and 1 P.M.
until further orders.
iii) Petitioner shall not commit any offence while on bail and,
in case of breach of this condition, bail is liable to be
cancelled.
Petition is allowed.
K. HEMA, JUDGE.
Krs.