IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5575 of 2008()
1. SURESH KUMAR, S/O.THEVAN
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :05/09/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A.No. 5575 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of September,2008
O R D E R
Petition for bail.
2. The alleged offence is under section 55(g) of the Abkari
Act. Petitioner was found in possession of 70 litres of wash in his
house on 20-5-2008.
3. Petitioner was arrested on 24-8-2008 and he is in
custody since then. Learned Public Prosecutor submitted that he
has no objection in granting bail, but stringent conditions may be
imposed.
4. Hence, bail is granted to petitioner on the following
terms and conditions:-
1) Petitioner shall be released on bail on his
executing a bond for Rs.25,000/- with two
solvent sureties each for the like amount to
the satisfaction of the learned Magistrate.
2) Petitioner shall report before the
Investigating Officer on every Monday,
Wednesday and Saturday between 10
a.m. and 1 p.m. until further orders.
3) Petitioner shall not commit any offence
BA5575 /08 -2-
while on bail and in case of breach of this
condition, bail is liable to be cancelled.
This petition is allowed.
K. HEMA, JUDGE.
mn.