High Court Kerala High Court

Vinodan vs State Of Kerala on 22 August, 2007

Kerala High Court
Vinodan vs State Of Kerala on 22 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5153 of 2007()


1. VINODAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.A.RANJITH NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :22/08/2007

 O R D E R
                           R.BASANT, J
                  = = = = = = = = = = = = =
                B.A.Nos.5153 and 5159 of 2007
                 = = = = = = = = = = = = = =

             Dated this the 22nd day of August, 2007

                              ORDER

These applications, by the same petitioner are for regular

bail. The petitioner faces allegations in both crimes under the

Kerala Abkari Act. He was allegedly found in possession of 1

litre of arrack in one case and 8 litres of arrack in the other.

Crime was committed much earlier. The petitioner was arrested

on 30.06.07 in one crime and his arrest was recorded in another

crime on 04.07.07. The learned Public Prosecutor submits that

there is no history of criminal antecedents for the petitioner.

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

Public Prosecutor does not oppose the said prayer and I am

satisfied that the petitioner can now be enlarged on bail subject

to appropriate conditions.

3. In the result, this application is allowed. The petitioner

shall be released on bail on the following terms and conditions.

i) The petitioner shall execute bonds in each case for

B.A.No5153 & 5159/07
2

Rs.50,000/- (Rupees Fifty thousand only) each 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)
sj
/TRUE COPY/

P.A.TO JUDGE