High Court Kerala High Court

Shaji vs State Of Kerala on 12 December, 2008

Kerala High Court
Shaji vs State Of Kerala on 12 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7510 of 2008()


1. SHAJI, S/O. PRABHAKARAN, HOUSE
                      ...  Petitioner

                        Vs



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

2. EXCISE INSPECTOR, NEYYATTINKARA

                For Petitioner  :SRI.R.GOPAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :12/12/2008

 O R D E R
                             K.HEMA, J.
                  ---------------------------------------------
                         B.A.No.7510 of 2008
                  ---------------------------------------------
                Dated this the 12th December, 2008



                                O R D E R

This petition is for bail.

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

Act. According to prosecution, petitioner was found transporting

5 litres of arrack on 21.11.2008 and he was arrested from the

spot. He is in custody since then.

3. Learned public prosecutor submitted that he has no

objection in granting bail to the petitioner on conditions.

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

granted 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.7510/2008 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