IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4762 of 2008()
1. VENU, S/O.CHELLAPPAN
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
2. SUB INSPECTOR OF POLICE, KADACKAL POLICE
For Petitioner :SRI.ALEXANDER GEORGE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :30/07/2008
O R D E R
K.HEMA, J.
--------------------------------------
Bail Application No.4762 of 2008
---------------------------------------
Dated this the 30th 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. According to the prosecution, the petitioner was
found in possession of 10 litres of arrack on 29.8.2003. He was
arrested on 22.6.2008.
3. Learned public prosecutor submitted that the charge
sheet has already been filed and hence, petitioner is not required
for the purpose of investigation.
Hence, bail is granted to the petitioner on the following
terms and conditions:
(i) Petitioner shall execute bond for Rs.25,000/- with two
solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned.
(ii) Petitioner shall report before the Investigating Officer
on every Monday and Thursday between 10 a.m. and
1 p.m. for a period of two months from the date of this
order.
BA No.4762/08 2
(iii) 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
csl