High Court Kerala High Court

Sukumaran vs State Of Kerala on 19 June, 2008

Kerala High Court
Sukumaran vs State Of Kerala on 19 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3912 of 2008()


1. SUKUMARAN, S/O YOVEL, AGED 67 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :19/06/2008

 O R D E R
                                 K. HEMA, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                           B.A.No. 3912 of 2008
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 19th day of June, 2008

                                    O R D E R

Application for bail.

2.Petitioenr was allegedly found in possession of 6 litres of

arrack on 26-5-2008. He was arrested and crime is registered

under section 8(1) and (2) of the Abkari Act. This application is

not opposed.

3. The petitioner is granted bail on the following terms

and conditions:

1. The petitioner shall execute a bond for

Rs.25,000/- with two solvent sureties each

for the like amount to the satisfaction of the

trial court.

2. The petitioner shall report before the

Investigating Officer on every Monday and

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

further orders.

3. If the petitioner gets involved in offence of

similar nature, bail is liable to be cancelled.

This application is allowed as above.

K. HEMA,
JUDGE.

mn.