IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 606 of 2009()
1. SIVANANDAN, S/O.SANKARAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :10/02/2009
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 606 of 2009
-----------------------------------------
Dated this the 10th February, 2009
O R D E R
This petition is for bail.
2. The alleged offence is under Section 8(2) of the Abkari Act.
According to prosecution, petitioner was found in possession of 1
litre of arrack on 9.1.2009. He was arrested on the same day and he
is in custody since then.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail to the petitioner on condition.
4. On hearing both sides, I am satisfied that bail can be
granted to petitioner.
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 AM and 1 PM until further orders.
Iii). Petitioner shall not commit any offence while
on bail and in case of breach of this condition,
the bail is liable to be cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.