IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2731 of 2008()
1. JOSEPH,AGED 40 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :02/05/2008
O R D E R
R.BASANT, J.
----------------------
B.A.No.2731 of 2008
----------------------------------------
Dated this the 2nd day of May 2008
O R D E R
Application for regular bail. The petitioner faces
allegations under the Kerala Abkari Act. The petitioner was
allegedly found to be in possession of 100 litres of arrack on
14/2/2008. He was arrested and continues in custody from that
date.
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not oppose the said prayer – a
period of sixty days having already elapsed and the final report
having not been filed, and I am satisfied that regular bail can be
granted to the petitioner subject to appropriate conditions.
3. In the result, this petition is allowed. The petitioner
shall be enlarged on bail on the following terms and conditions:
i) He shall execute a bond for Rs.50,000/-
(Rupees fifty thousand only) with two solvent sureties each for
the like sum to the satisfaction of the learned Magistrate.
ii) The petitioner shall make himself available for
interrogation before the investigating officer between 10 a.m
and 12 noon on all Mondays and Fridays for a period of two
months and thereafter as and when directed by the investigating
officer in writing to do so.
(R.BASANT, JUDGE)
jsr
B.A.No. /08 2
B.A.No. /08 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007