IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5846 of 2007()
1. THOMAS KUTTY @ RAJU,
... Petitioner
2. VIJAYAN, S/O.RAGHAVAN,
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.ABRAHAM SAMSON
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :26/09/2007
O R D E R
R. BASANT, J.
--------------------------------------------
B.A. NO. 5846 of 2007
--------------------------------------------
Dated this the 26th day of September, 2007
ORDER
Application for regular bail. The petitioners face
allegations under the Kerala Abkari Act. Altogether, there are
four accused persons. The petitioners were allegedly found to
be in possession of 200 ml. of arrack, 34.5 litres of arrack
mixed with toddy and 10 litres of toddy. The petitioners were
arrested. They continue in custody from 20/8/07. Their
earlier application for regular bail was dismissed by this Court
as per the order dated 7/9/07 in B.A.No.5394/07. The
petitioners have no history of any criminal antecedents,
submits the learned Public Prosecutor.
2. The learned counsel for the petitioners prays, the
learned Public Prosecutor does not oppose the said prayer and
I am satisfied that the petitioners can now be enlarged on bail
subject to appropriate terms and conditions.
B.A. NO. 5846 of 2007 -: 2 :-
3. In the result:
(a) The application is allowed.
(b) The petitioners shall be released on bail on the
following terms and conditions:
(i) The petitioners shall execute bonds for Rs.50,000/- each
with two solvent sureties each for the like sum to the satisfaction
of the learned Magistrate.
(ii) The petitioners shall make themselves 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.
(R. BASANT, JUDGE)
Nan/