High Court Kerala High Court

Raveendran Pillai vs The Sub Inspector on 30 July, 2008

Kerala High Court
Raveendran Pillai vs The Sub Inspector on 30 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4755 of 2008()


1. RAVEENDRAN PILLAI, AGED ,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR, KONNI POLICE STATION.
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :30/07/2008

 O R D E R
                             K.HEMA, J.
                    ------------------------------
                       B.A. No.4755 OF 2008
                    ------------------------------
                Dated this the 30th day of July, 2008


                               O R D E R

This petition is for bail.

2. The alleged offence is under Section 55(g) of the

Kerala Abkari Act. The article involved is 2500 litres of wash. The

incident occurred on 27.03.2008 and the petitioner was arrested

on the next day. He is in custody for the past 124 days.

3. Learned Public Prosecutor submitted that the

petitioner is not required for the purpose of investigation, since

charge has been laid.

Hence petitioner is granted bail on the following terms and

conditions:

(i) The petitioner shall execute a bond for Rs.25,000/-

with two solvent sureties each for the 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. for two months from today.

B.A.4755/2008
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