High Court Kerala High Court

Prasad vs State Of Kerala on 10 June, 2010

Kerala High Court
Prasad vs State Of Kerala on 10 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3467 of 2010()


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

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.RASHEED C.NOORANAD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :10/06/2010

 O R D E R
                               K.HEMA, J
                          -----------------------
                      B.A No. 3467 OF 2010
                      --------------------------------
               Dated this the 10th day of June 2010

                                 ORDER

This petition is for bail.

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

According to prosecution, petitioner was found transiting 1.5 litres

or arrack on 28/04/2010. Petitioner could not be arrested from

the spot.

3. Petitioner surrendered before the Magistrate Court on

24/05/2010 and he is in custody since then.

4. Learned Public Prosecutor submitted that petitioner is

not involved in any other case. He was in custody for the past 15

days. Hence, the petition is not opposed.

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

granted to petitioner on conditions. Hence, the following order is

passed:

Petitioner shall be released on bail on executing a

bond for Rs.25,000/- (Rupees twenty five thousand only)

each with two solvent sureties each for the like sum to

the satisfaction of the court concerned, on the following

conditions:

B.A No. 3467 OF 2010 2

(i) Petitioner shall report before the Investigating

Officer on every Monday and Thursday

between 10 A.M and 1 P.M until further orders.

(ii) In case the petitioner is involved in any similar

case, his bail is liable to be cancelled.

Petition is allowed.

K.HEMA
JUDGE

vdv