IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5402 of 2008()
1. RAVENDRAN .T.N., 51 YEARS,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE, THANITHOUDU
... Respondent
For Petitioner :SRI.AJITH MURALI
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :29/08/2008
O R D E R
K.HEMA, J.
-------------------------------------------------------
Bail Application No.5402 of 2008
-------------------------------------------------------
Dated this the 29th 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. According to prosecution, petitioner was found in physical
possession of 1.5 litre of arrack and from his property, 7 litres of
arrack were also seized on 13.8.2008.
3. Petitioner is in custody from 13.8.2008. 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.5402/08 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