High Court Kerala High Court

Viswambharan vs State Of Kerala on 30 July, 2007

Kerala High Court
Viswambharan vs State Of Kerala on 30 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4584 of 2007()


1. VISWAMBHARAN, S/O.NANAN KANI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :30/07/2007

 O R D E R
                                      R.BASANT, J

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

                                B.A.No.4584 of 2007

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

                     Dated this the 30th day of July, 2007



                                           ORDER

Application for regular bail. The petitioner was allegedly found to

be in possession of 2 litres of arrack in violation of the provisions of

the Kerala Abkari Act. He was arrested and continues in custody from

that date. The learned Public Prosecutor submits that the petitioner

has no history of criminal antecedents.

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

terms and 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 a bond for Rs.25,000/-

(Rupees Twenty five 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 as and when directed by the

Investigating Officer in writing to do so.

(R.BASANT, JUDGE)

rtr/-

2