High Court Kerala High Court

Sri.Anil Ravi @ Anil vs State Of Kerala on 1 September, 2008

Kerala High Court
Sri.Anil Ravi @ Anil vs State Of Kerala on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5126 of 2008()


1. SRI.ANIL RAVI @ ANIL, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR, MAVELIKKARA.

                For Petitioner  :SRI.S.HARIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :01/09/2008

 O R D E R

K.HEMA, J.

——————————————————-

B.A.Nos.5126 & 5451 of 2008

——————————————————-
Dated this the 1st day of September, 2008

COMMON ORDER

These petitions are for bail.

2. Petitioner in B.A.No.5126/08 is the first accused and

petitioner in B.A.No.5451/08 is the second accused in the same

crime. The crime is registered under Sections 8(2) and 55(i) of

Abkari Act, on the allegation that on 14.7.2008, petitioners were

found in possession of 210 litres of illicit spirit etc. They could

not be arrested from the spot.

3. Petitioners were arrested on 15.7.2008 and they are

in custody for the past 47 days. Learned public prosecutor

submitted that he has no objection in granting bail on conditions.

Hence, bail is granted to the petitioners on the following

terms and conditions:

(i) Petitioners shall execute bond for Rs.25,000/- each

with two solvent sureties each for the like sum to the

satisfaction of the Magistrate Court concerned.

BA Nos.5126 & 5451/08 2

(ii) Petitioners shall report before the Investigating

Officer on every Monday, Wednesday and Saturday

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

(iii) Petitioners shall not commit any offence while on bail

and in case of breach of this condition, bail is liable to

be cancelled.

The petitions are allowed.

K.HEMA, JUDGE

csl