IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7139 of 2008()
1. RAJENDRAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :15/12/2008
O R D E R
K.HEMA, J.
---------------------------------------------
B.A.Nos.7139 & 7373 of 2008
---------------------------------------------
Dated this the 15th December, 2008
O R D E R
These petitions are for bail.
2. The alleged offences are under Sections 8(2) of Abkari
Act. According to prosecution, on 20.5.2008, at about 9.20 p.m.,
petitioners along with another person were found travelling in
an autorickshaw and the vehicle was intercepted. All the
accused ran away. A3 was driven the vehicle and A1 and A2
were the passengers. 10 cans of arrack, each containing 10
litres (100 litres) were seized from the autorickshaw. Petitioners
in B.A.Nos.7139/08 and 7373/08 are accused nos.1 and 3
respectively. They were arrested on 25.10.2008 and 29.10.2008
respectively.
4. Learned public prosecutor submitted that he has no
objection in granting bail to the petitioners on conditions.
5. On hearing both sides, I am satisfied that bail can be
granted on conditions.
Hence, bail is granted to the petitioners on the following
terms and conditions:
BA Nos.7139 & 7373/2008 2
(i) Petitioners shall execute bond for Rs.25,000/- each
with two solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned.
(ii) Petitioners shall report before the Investigating
Officer on every Monday and Thursday between 10
a.m. to 1 p.m. until further orders.
(iii) Petitioners 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
csl
BA Nos.7139 & 7373/2008 3