IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7546 of 2007()
1. RAJAN PILLAI, S/O.KRISHNA PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.S.SANTOSH KUMAR (PERUNAD)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :07/12/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 7546 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 7th day of December, 2007
O R D E R
Application for regular bail. The petitioner faces
allegations under the Kerala Abkari Act. He was allegedly
found to be in possession of 1 litre of IMFL on 21/11/2007. He
was arrested and continues in custody from that date. The
petitioner has no history of any criminal antecedents, submits the
learned Prosecutor.
2. The learned counsel for the petitioner prays, the
learned Prosecutor does not 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.
B.A.No. 7546 of 2007
2
(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) The petitioner 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