High Court Kerala High Court

H.Rama vs The Excise Inspector on 23 July, 2007

Kerala High Court
H.Rama vs The Excise Inspector on 23 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4438 of 2007()


1. H.RAMA, S/O.AITHA, THUMMINAD,
                      ...  Petitioner

                        Vs



1. THE EXCISE INSPECTOR,
                       ...       Respondent

2. STATE REP; BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :23/07/2007

 O R D E R
                                  R. BASANT, J.

                         - - - - - - - - - - - - - - - - - - - - - -

                              B.A.No.  4438 of   2007

                         - - - - - - - - - - - - - - - - - - - - - -

                    Dated this the 23rd day of   July, 2007


                                      O R D E R

Application for regular bail. Allegations are raised under the

Kerala Abkari Act. The petitioner was allegedly found to be in

possession of 33 x 100 ml. of Karnataka arrack in packets on

9.7.2007. He was arrested and continues in custody from that date.

2. The learned counsel for the petitioner prays, the learned

Public Prosecutor does not seriously oppose the said prayer and I am

satisfied that the petitioner can now be enlarged on bail subject to

appropriate terms and conditions.

3. In the result:

1) This application is allowed.

2) The petitioner shall be released on bail on the following

terms and conditions.

(a) The petitioner shall execute a bond for Rs.25,000/-

(Rupees twenty five thousand only) with two solvent sureties each

for the like sum to be satisfaction of the learned Magistrate.

B.A.No. 4438 of 2007

2

(b) He shall make himself available for interrogation before the

Investigating Officer as and when directed by the Investigating Officer in

writing to do so.

(R. BASANT)

Judge

tm