IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4613 of 2007()
1. VARGHESEKUTTY, S/O. VARKEY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.JOHN JOSEPH(ROY)
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :27/07/2007
O R D E R
R. BASANT, J.
--------------------------------------------
B.A. NO. 4613 of 2007
--------------------------------------------
Dated this the 27th day of July, 2007
ORDER
Application for regular bail. The petitioner is the 1st
accused. He was allegedly found to be in possession of 257
litres of Wash. Investigation is over. Final report has already
been filed. After cognizance was taken by the learned
Magistrate, the petitioner, on receipt of summons, appeared
before the learned Magistrate. He had earlier sought
anticipatory bail from this Court and directions were issued as
per the order dated 6/7/07. The learned Magistrate
considered the application for regular bail; but, after the
petitioner surrendered before the learned Magistrate on
20/7/07, the application was dismissed. The case has, on that
day itself, committed to the Court of Session, submits the
learned counsel for the petitioner.
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not oppose the said prayer, the
B.A. NO. 4613 of 2007 -: 2 :-
final report having been already filed and the petitioner having
already appeared before the learned Magistrate, and I am
satisfied that the petitioner can now be released on regular bail
subject to appropriate conditions.
3. In the result:
(a) The application is allowed.
(b) The petitioner shall be released on bail on the following
terms and conditions:
(i) The petitioner shall execute a bond for Rs.2,00,000/-
(Rupees Two lakhs only) with two solvent sureties each for the
like sum to the satisfaction of the learned Magistrate who has
taken cognizance and who has passed the order of committal by
now.
(ii) The petitioner shall make himself available for
interrogation before the Investigating Officer on all Mondays and
Fridays between 10 a.m. and 3 p.m. on 6/8/07 and thereafter as
and when directed by the Investigating Officer in writing to do
so.
(R. BASANT, JUDGE)
Nan/
B.A. NO. 4613 of 2007 -: 3 :-