IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5725 of 2007()
1. MOHANAN, S/O. PADMANABHAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.G.SUDHEER
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :24/09/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.5725 of 2007
----------------------------------------
Dated this the 24th day of September 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 5.4 litres of IMFL on 15/8/2007. He was arrested and
continues in custody from that date. The petitioner was accused in an
earlier identical crime. But he was found not guilty and acquitted by the
court, 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.50,000/- (Rupees fifty
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 between 10 a.m and 12 noon on all
Mondays and Fridays for a period of two months and thereafter 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