High Court Kerala High Court

Suresh vs State Of Kerala on 29 July, 2008

Kerala High Court
Suresh vs State Of Kerala on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4750 of 2008()


1. SURESH, S/O. ANANDAN, SURESH BHAVAN,
                      ...  Petitioner

                        Vs



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

2. EXCISE INSPECTOR,

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :29/07/2008

 O R D E R
                            K.HEMA, J.
                   ------------------------------
                      B.A. No.4750 OF 2008
                   ------------------------------
               Dated this the 29th day of July, 2008


                              O R D E R

This petition is for bail.

2. The alleged offences are under Sections 8 (1) and (2)

of Abkari Act. The article involved is 30 litres of arrack which was

seized from the house of the petitioner in his absence. The arrest

of the petitioner was recorded in this case on 24.06.2008 while

he was in judicial custody in connection with another crime under

section 380 IPC etc. The petitioner is in custody for the past 35

days and hence the petition is not opposed.

Hence the petitioner is granted bail on the following terms

and conditions:

(i) The petitioner shall execute a bond for Rs.25,000/-

with two solvent sureties each for the like sum to the

satisfaction of the Magistrate court concerned.

(ii) The petitioner shall report before the Investigating

Officer on every Monday and Thursday between 10

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

B.A.4750/2008
2

(iii) The petitioner shall not commit any offence while on

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

to be cancelled.

The petition is allowed.

K.HEMA, JUDGE

pac