IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6892 of 2008()
1. SADANAN,AGED 47 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA
... Respondent
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :10/11/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 6892 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 10th day of November,2008
O R D E R
Petition for bail.
2. The alleged offence is under section 8(2) of the Abkari Act.
According to prosecution, petitioner was arrested with one litres of
arrack on 28-10-2008.
3. Learned counsel for petitioner submitted that petitioner is
in custody from 28-10-2008 onwards. Learned Public Prosecutor
submitted that he has no objection in granting bail on conditions.
4. Hence, petitioner shall be released on bail on his executing a
bond for Rs.25,000/- with two solvent sureties each for the like amount
to the satisfaction of the learned Magistrate, on the following
conditions:-
1) Petitioner shall report before the Investigating
Officer on every Monday and Thursday
between 10 a.m. and 1 p.m. until further
orders.
2) Petitioner shall not commit any offence while
on bail and in case breach of this condition,
bail is liable to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.