High Court Kerala High Court

Babu vs State Of Kerala on 3 October, 2007

Kerala High Court
Babu vs State Of Kerala on 3 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5997 of 2007()


1. BABU, S/O BHASKARA PANICKER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                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. 5997 of 2007
                    - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 3rd day of October, 2007

                                 O R D E R

Application for regular bail. The petitioner was allegedly

found to be in possession of 1.5 litres of arrack on 19.9.2007. He

was arrested and continues in custody from that date. The learned

Prosecutor submits that there is no history of any criminal

antecedents to the petitioner.

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

Public Prosecutor does not seriously 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.

(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.A.No. 5997 of 2007
2

(b) He 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