IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5272 of 2008()
1. RADHAKRISHNAN, S/O RAMACHANDRAN PILLAI,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY
... Respondent
2. EXCISE INSPECTOR,
For Petitioner :SRI.VINOY VARGHESE KALLUMOOTTILL
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :22/08/2008
O R D E R
K. HEMA, J.
-----------------------------------------------
Bail Appl.No. 5272 of 2008
-----------------------------------------------
Dated this the 22nd day of August, 2008.
ORDER
Petition for bail.
2. The alleged offences is under Section 8(2) of the the
Abkari Act. The article involved is 5 litres of arrack. The incident
occurred on 12.4.2008 and the Petitioner was arrested on 19.7.2008.
He is in custody for the past more than one month.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail to the petitioner on conditions.
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.