IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6592 of 2007()
1. CHATHANKUTTY
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.R.VINOD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :01/11/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.6592 of 2007
----------------------------------------
Dated this the 1st day of November 2007
O R D E R
Application for regular bail. The petitioner faces allegations
under the Kerala Abkari Act. The petitioner was allegedly found to
be in possession of 2 litres of arrack on 5/7/2007. He was arrested
and continues in custody from that date. He has no history of any
criminal antecedents, submits the learned Public Prosecutor.
2. The learned counsel for the petitioner prays, the learned
Public Prosecutor does not oppose the said prayer and I am satisfied
that regular bail can be granted to the petitioner subject to
appropriate conditions.
3. In the result, this petition is allowed. The petitioner can
now be enlarged on bail on the following terms and conditions:
i) He 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)
jsr
B.A.No. /07 2
B.A.No. /07 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007