High Court Kerala High Court

Retnakaran @ Sankaran vs State Of Kerala on 19 June, 2008

Kerala High Court
Retnakaran @ Sankaran vs State Of Kerala on 19 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3858 of 2008()


1. RETNAKARAN @ SANKARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :19/06/2008

 O R D E R
                            K.HEMA, J.
                  -------------------------------------------
                        B.A.No.3858 of 2008
                  -------------------------------------------
             Dated this the 19th day of June, 2008




                                  ORDER

This petition is for bail.

2. The petitioner is allegedly found in possession of

2.250 litres of arrack and the alleged offences are under

Sections 8(1) and (2) of Abkari Act. The petitioner was arrested

on 7.5.2008 and he is in custody since then.

3. Learned public prosecutor submitted that the

petitioner is involved in another crime of similar nature in 2007

and hence, stringent condition may be imposed while granting

bail.

Hence, the petitioner is granted bail on the following terms

and conditions:

(i) Petitioner shall execute a bond for Rs.50,000/- 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 alternative days between 10 a.m. and 1 p.m. until

further orders.

BA 3858/08 2

(iii) Petitioner shall not leave the limits of the Excise

Range within which the crime is registered except with the prior

permission of the learned Magistrate concerned.

(iv) In case, the petitioner is involved in any offence of

similar nature, bail is liable to be cancelled.

The petition is allowed.

K.HEMA, JUDGE
csl