High Court Kerala High Court

Shinu.K.M. vs State Of Kerala on 5 July, 2007

Kerala High Court
Shinu.K.M. vs State Of Kerala on 5 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4060 of 2007()


1. SHINU.K.M., AGED 30 YEARS, S/O. KESAVAN,
                      ...  Petitioner
2. GIREESH.V.T., AGED 32 YEARS, S/O. VASU,

                        Vs



1. STATE OF KERALA, REP.BY
                       ...       Respondent

                For Petitioner  :SRI.C.HARIKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :05/07/2007

 O R D E R
                             R.BASANT, J
                    = = = = = = = = = = = = =
                        B.A.No.4060 Of 2007
                   = = = = = = = = = = = = = =
                  Dated this the 5th day of July, 2007

                                 ORDER

Application for regular bail. Allegations are raised under the

provisions of the Kerala Abkari Act. The petitioners were allegedly

found to be in possession of 15 litres of arrack and 15 litres of spirit

on 17.03.2006. They were arrested at the spot. Investigation was

conducted. Final report has been filed. Cognizance has been taken.

The committal proceedings has been registered before the learned

Magistrate. On receipt of the process at the Court, the petitioners

appeared before the learned Magistrate and their applications for bail

are rejected and they were remanded to custody. They continue in

custody from 23.06.07.

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

conditions.

3. In the result, this application is allowed. The petitioners shall be

released on bail on their executing bonds for Rs.50,000/- (Rupees

Fifty thousand only) each with two solvent sureties each for the like

sum to the satisfaction of the learned Magistrate;

(R.BASANT, JUDGE)
sj
/TRUE COPY/

P.A.TO JUDGE

B.A.No.4060 of 2007 2