IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5955 of 2007()
1. KRISHNAN, AGED 48 YEARS, S/O.CHANDU,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
For Petitioner :SRI.V.G.ARUN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :03/10/2007
O R D E R
R. BASANT, J.
--------------------------------------------
B.A. NO. 5955 of 2007
--------------------------------------------
Dated this the 3rd day of October, 2007
ORDER
Application for regular bail. The petitioner faces
allegations under the Kerala Abkari Act. He was allegedly
found to be in possession of 180 litres of Wash and 5 litres of
arrack on 1/8/07. He was arrested on 2/8/07. Final report
has not been filed so far. The petitioner has one other case
registered under the Abkari Act against him, submits the
learned Public Prosecutor.
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not oppose the said prayer, the
period of 60 days from the date of the first remand having
already elapsed and final report having not been filed so far,
and I am satisfied that the petitioner can now be enlarged on
bail subject to appropriate terms and conditions.
3. In the result:
(a) The application is allowed.
B.A. NO. 5955 of 2007 -: 2 :-
(b) The petitioner shall be released on bail on the following
terms and conditions:
(i) The petitioner shall execute a bond for Rs.50,000/- 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 on all Mondays and
Fridays between 10 a.m. and 12 noon for a period of two months
and thereafter as and when directed by the Investigating
Officer in writing to do so.
(R. BASANT, JUDGE)
Nan/