IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5987 of 2008()
1. VIJAYAN, S/O. VASUDEVAN NADAR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :29/09/2008
O R D E R
K. HEMA, J.
-------------------------------------------------
Bail Appl.No. 5987 of 2008
--------------------------------------------------
Dated this the 29th day of September, 2008.
ORDER
Petition for bail.
2. The alleged offences are under Sections 8(2) and 15C
of the Abkari Act. According to prosecution, petitioner was arrested
on 27.8.2008 in connection with the crime committed by him on
21.2.2008. The article involved is 34 litres of arrack.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail on conditions.
Hence, bail is granted to the petitioner on the following
terms and conditions:
i) Petitioner shall execute a bond for Rs.25,000/- with two
solvent sureties each for the like sum to the satisfaction of
the learned Magistrate.
ii) Petitioner shall report before the Investigating Officer on
every Monday and Thursday between 10 A.M. and 1 P.M.
until further orders.
iii) Petitioner shall not commit any offence while on bail and,
in case of breach of this condition, bail is liable to be
cancelled.
Petition is allowed.
K. HEMA, JUDGE.
Krs.