High Court Kerala High Court

Pushpangadan vs The State Of Kerala on 21 August, 2008

Kerala High Court
Pushpangadan vs The State Of Kerala on 21 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5169 of 2008()


1. PUSHPANGADAN, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :21/08/2008

 O R D E R
                              K. HEMA, J.
          - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       B.A.No. 5169 of 2008
          - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 21st day of August,2008

                                 O R D E R

Application for bail.

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

Act. According to prosecution, petitioner was found in possession

of 750 ml. of arrack on 7-8-2008.

3. Petitioner was arrested on 7-8-2008 and he is in judicial

custody. Learned Public Prosecutor submitted that there is no

other crime registered against the petitioner under the the Abkari

Act and hence he has no objection in granting bail on conditions.

4. Petitioner is granted bail on the following terms and

conditions:-

1) Petitioner shall be released on bail on his

executing a bond for Rs.25,000/- with two

solvent sureties each for the like amount

to the satisfaction of the learned

Magistrate.

2) Petitioner shall report before the

Investigating Officer on every Monday and

Thursday between 10 a.m. and 1 p.m.

until further orders.

BA 5169/08 -2-

3) Petitioner shall not commit any offence

while on bail and in case of breach of this

condition, bail is liable to be cancelled.

The application is allowed.

K. HEMA, JUDGE.

mn.