IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2426 of 2008()
1. SURESH, S/O.VELAYUDHAN, AGED 34 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.MANSOOR.B.H.
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :29/04/2008
O R D E R
R.BASANT, J.
----------------------
B.A.No.2426 of 2008
----------------------------------------
Dated this the 29th day of April 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 21.62 litres of I.M.F.L on 02/04/2008. He
was arrested and continues in custody from that date. He has no
history of any criminal antecedents, submits the learned Public
Prosecutor.
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not oppose the said prayer 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