IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3853 of 2008()
1. SURESH S/O BABU NADAR, AGED 26 YEARS,
... Petitioner
2. EASWARAN, S/O ARUNACHALA KOUNDER, AGED
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :24/06/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 3853 of 2008
-----------------------------------------
Dated this the 24th day of June, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 55(a) of the Abkari
Act. The article involved is 10 litres of illicit arrack. The petitioners
were arrested on 27.5.2008 and they are in custody since then.
3. Learned Public Prosecutor submitted that the petitioners
are not involved in any other similar case and hence there is no
objection in granting bail to the petitioners on conditions.
Hence, the petitioners are granted bail on the following terms
and conditions:
i) Petitioners shall execute a bond for Rs.25,000/- each with
two solvent sureties each for the like sum to the satisfaction of the
court below.
ii) Petitioners shall report before the investigating officer on
every Monday between 10 AM and 1 PM until further orders.
iii). In case the petitioners are involved in any offence of
similar nature, the bail is liable to be cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.