IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5455 of 2007()
1. AMBU, AGED 65 YEARS, S/O.RAMAN,
... Petitioner
Vs
1. EXCISE INSPECTOR,HOSDURG EXCISE
... Respondent
For Petitioner :SRI.SURESH KUMAR KODOTH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :10/09/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.5455 of 2007
-------------------------------------
Dated this the 10th day of September, 2007
ORDER
Application for regular bail. The petitioner faces allegations
under the Kerala Abkari Act. The petitioner was allegedly found to be
in possession of 5 litres of arrack on 19.08.2007. He was arrested
and continues in custody from that date. The learned Public
Prosecutor submits that the petitioner has no history of any criminal
antecedents.
2. The learned counsel for the petitioner prays, the learned
Public Prosecutor does not oppose the said prayer and I am satisfied
that the petitioner can now be enlarged on bail subject to appropriate
terms and conditions.
3. In the result, this application is allowed. The petitioner
shall be released on bail on the following terms and conditions.
i) The petitioner 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)
rtr/-