IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6696 of 2008()
1. SUMESH, AGED 28 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.SUNIL V.MOHAMMED
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :30/10/2008
O R D E R
K. HEMA, J.
-------------------------------------------------
Bail Appl.No. 6696 of 2008
--------------------------------------------------
Dated this the 30th day of October, 2008.
ORDER
Petition for bail.
2. The alleged offence is under Section 8(2) of the Abkari
Act. According to prosecution, petitioner was found in possession of
130 ml. of arrack on 17.10.2008 and he was arrested on the same
day.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail 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 learned Magistrate.
ii) Petitioner shall report before the Investigating Officer on
ever Monday and Thursday between 10 A.M. and 1 P.M.
until further orders.
iii) Petitioner shall not commit any offence while on bail
and, in case of breach of this condition, bail is liable to
be cancelled.
Petition is allowed.
K. HEMA, JUDGE.
Krs.