IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3388 of 2008()
1. PRADEEPAN, AGED 29, S/O.PRABHAKARAN,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY PUBLIC
For Petitioner :SRI.SHAJI THANKAPPAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :09/06/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 3388 of 2008
-----------------------------------------
Dated this the 9th day of June, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Section 8(1) and (2) of the
Abkari Act. The article involved is 350 litres of arrack.
3. The petitioner is in custody from 9.3.2008 for the past 90
days. Charge sheet has not been filed so far. Therefore, petitioner is
entitled to for bail under the proviso to Section 167(2) of the Code
of Criminal Procedure.
4. Hence, petitioner is granted bail on the following terms and
conditions:
i) Petitioner shall execute a bond for Rs.50,000/- with two
solvent sureties each for the like sum to the satisfaction of the
court below.
ii) Petitioner shall report before the investigating officer on
every Monday between 10 AM and 1 PM until further orders.
Iii). In case the petitioner is involved in any offence of similar
nature, the bail is liable to be cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.