IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7213 of 2008()
1. VIJAYAN, S/O. THANKAPPAN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :27/11/2008
O R D E R
K.HEMA, J.
---------------------------------------------
B.A.No.7213 of 2008
---------------------------------------------
Dated this the 27th November, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 8(2) of Abkari
Act. According to prosecution, petitioner was found in possession
of 5 litres of arrack on 10.11.2008. He was arrested on the same
day and he is in custody since then.
3. Learned public prosecutor submitted that he has no
objection in granting bail to the petitioner on conditions.
On hearing both sides, I am satisfied that bail can be
granted to the petitioner on conditions and hence, the following
order is passed:
Petitioner is granted bail on his executing bond for
Rs.25,000/- with two solvent sureties each for like
sum to the satisfaction of the Magistrate Court
concerned on the following conditions:
(i) Petitioner shall report before the
Investigating Officer on every Monday,
and Thursday between 10 a.m. and 1 p.m.
BA No.7213/2008 2
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