High Court Kerala High Court

Rajappan vs State Of Kerala on 16 September, 2008

Kerala High Court
Rajappan vs State Of Kerala on 16 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5845 of 2008()


1. RAJAPPAN, AGED 39 YEARS, S/O.JOSEPH
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :16/09/2008

 O R D E R
                            K.HEMA, J.
                   ------------------------------
                      B.A. No.5845 OF 2008
                   ------------------------------
           Dated this the 16th day of September, 2008


                              O R D E R

This petition is for bail.

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

The petitioner was arrested on 27.08.2008 when he along with

another person was found in possession of 10 litres of arrack.

3. The petitioner is in custody from 27.08.2008 onwards.

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) The petitioner shall execute a bond for

Rs.25,000/- with two solvent sureties each for

like sum to the satisfaction of the Magistrate

court concerned.

(ii) The petitioner shall report before the

Investigating Officer on every Monday and

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

further orders.

B.A.5845 of 2008
2

(iii) The petitioner shall not commit any offence

while on bail and in case of breach of this

condition, bail is liable to be cancelled.

The petition is allowed.

K.HEMA, JUDGE

pac