IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1339 of 2008()
1. DAVIS @ UDUMBU DAVIS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED
... Respondent
For Petitioner :SMT.K.V.BHADRA KUMARI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :04/03/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 1339 OF 2008 B
````````````````````````````````````````````````````
Dated this the 4th day of March, 2008
O R D E R
Application for regular bail. Petitioner is the 5th
accused. The petitioner was allegedly responsible for the
transportation of 120 litres of arrack by accused Nos.1 and 2.
The petitioner was arrested on 23.1.08. He continues in
custody from that date. The petitioner has no history of any
criminal antecedents, submits the learned Public Prosecutor.
Eventhough allegations under sections 307 and 332 IPC are
raised against the other accused, as against the petitioner
only the allegation under the Kerala Abkari Act is relevant,
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.
BA.1339/08
: 2 :
3. In the result, this petition is allowed. The petitioner
shall 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)
aks