High Court Kerala High Court

Raveendrean vs State Of Kerala on 18 August, 2008

Kerala High Court
Raveendrean vs State Of Kerala on 18 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5134 of 2008()


1. RAVEENDREAN, 55 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :18/08/2008

 O R D E R
                              K.HEMA, J.
              -------------------------------------------------------
                Bail Application No.5134 of 2008
              -------------------------------------------------------
             Dated this the 18th day of August, 2008


                                 O R D E R

This petition is for bail.

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

Act. Petitioner was found in possession of 10 litres of arrack on

26.2.2008. But, he could not be arrested from the scene since he

ran away. Petitioner was arrested on 21.7.2008 and remanded

to judicial custody on the same day.

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 Magistrate Court concerned.

(ii) Petitioner shall report before the Investigating Officer

on every Monday and Thursday between 10 a.m. and

1 p.m. until further orders.

BA No.5134/08 2

(iii) 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

csl

BA No.5134/08 3

K.HEMA, JUDGE
csl