High Court Kerala High Court

Vijayakumar vs State Of Kerala on 28 October, 2008

Kerala High Court
Vijayakumar vs State Of Kerala on 28 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6617 of 2008()


1. VIJAYAKUMAR, S/O.VISWANATHAN,
                      ...  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 :28/10/2008

 O R D E R
                                K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 6617 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 28th day of October,2008

                                  O R D E R

Petition for bail.

2. The alleged offence is under section 8(2) of the Abkari

Act. According to prosecution, petitioner (A2) along with 1st

accused were found in possession of 20 litres of arrack for sale.

Petitioner was arrested on 27-9-2008 and he is in custody since

then.

3. Learned Public Prosecutor submitted that he has no

objection in granting bail but stringent conditions may be

imposed.

4. Hence, 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,

on the following conditions:-

1) Petitioner shall report before the

Investigating Officer on every Monday,

Wednesday and Saturday between 10

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


              2)     Petitioner shall not commit any offence

BA 6617 /08                        -2-

while on bail and in case breach of this

condition, bail is liable to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.