High Court Kerala High Court

Vijayakumar vs State Of Kerala Represented By The on 24 July, 2008

Kerala High Court
Vijayakumar vs State Of Kerala Represented By The on 24 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4661 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 :24/07/2008

 O R D E R
                            K.HEMA, J.
                 --------------------------------------
                  Bail Application No.4661 of 2008
                 ---------------------------------------
                Dated this the 24th day of July, 2008


                               O R D E R

This petition is for bail.

2. The alleged offence is under Section 55(g) of Abkari

Act. The article involved is 1200 litres of wash. Petitioner is the

first accused in the crime. The incident occurred on 7.2.2004 and

the petitioner surrendered before the Magistrate court on

23.6.2008. He was remanded to judicial custody.

3. Learned public prosecutor submitted that charge sheet

has been filed and hence, he has no objection in granting bail to

the petitioner on conditions. It is also to be noted that the

petitioner is involved in another crime also under the Abkari Act

and though the incident occurred in 2004, he was absconding

until he surrendered before the court after four years.

Hence, the following order is passed:

Petitioner shall be released on bail on his executing

bond for Rs.25,000/- with two solvent sureties each

for the like sum to the satisfaction of the Magistrate

Court concerned on the following conditions:

BA No.4661/08 2

(i) Petitioner shall report before the Investigating

Officer on every alternate Saturday between 10

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

(ii) 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