High Court Kerala High Court

Santhosh vs State Of Kerala on 17 June, 2010

Kerala High Court
Santhosh vs State Of Kerala on 17 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3440 of 2010()


1. SANTHOSH,S/O.SOMAN,CHARUVILA VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.M.R.SARIN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :17/06/2010

 O R D E R
                             K.HEMA, J.
           ----------------------------------------------
               Bail Application No.3440 of 2010
           ----------------------------------------------
                     Dated 17th June, 2010.

                              O R D E R

This petition is for bail.

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

Kerala Abkari Act. According to prosecution, petitioner was found

in possession of 8 litres of arrack on 10.1.2009 at 11.45 p.m. He

abandoned the article and ran away, on seeing the police.

3. Petitioner was arrested only on 12.5.2010 and he is

in custody for the past 35 days. Learned Public Prosecutor

submitted that he is involved in various other cases of similar

nature. However, in this case, he has no objection in granting

bail.

4. On hearing both sides, I am satisfied that bail can

be granted to petitioner on conditions. Hence, the following order

is passed :

Petitioner shall be released on bail on his executing a

bond for Rs.25,000/- (Rupees twenty five thousand

only) with two solvent sureties each for the like sum to

the satisfaction of the court concerned, on the

BA NO.3440/10 2

following conditions :

(i) Petitioner shall report before the Investigating

Officer on every Monday and Thursday

between 10 a.m. and 1 p.m. until further

orders.

(ii) In case the petitioner is involved in any

offence of similar nature, his bail is liable to

be cancelled.

Petition is allowed.

K.HEMA, JUDGE.

tgs