IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6666 of 2008()
1. RAJESH, S/O.RAJAN, AGED 32 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
For Petitioner :SRI. K.SHAJ
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :30/10/2008
O R D E R
K. HEMA, J.
-------------------------------------------------
Bail Appl.No. 6666 of 2008
--------------------------------------------------
Dated this the 30th day of October, 2008.
ORDER
Petition for bail.
2. The alleged offence is under Section 8(2) of the Abkari
Act. According to prosecution, petitioner (A2) along with another
person was found in possession of 2.5 litres of illicit arrack on
20.3.2008.
3. Petitioner surrendered before the Magistrate Court on
16.10.2008 and he is in custody since then. Learned Public Prosecutor
submitted that he has no objection in granting bail 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, Wednesday and Saturday 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.