High Court Kerala High Court

Ramachandran vs State Of Kerala on 9 July, 2007

Kerala High Court
Ramachandran vs State Of Kerala on 9 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4141 of 2007()


1. RAMACHANDRAN, S/O. KOCHUKUTTY,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.R.VINOD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :09/07/2007

 O R D E R
                                               R. BASANT, J.

                               - - - - - - - - - - - - - - - - - - - - - -

                                 B.A.No.  4141  of   2007

                               - - - - - - - - - - - - - - - - - - - - - -

                          Dated this the 9th day of   July, 2007


                                            O R D E R

Application for regular bail. The petitioner was allegedly found to

be in possession of 750 ml. of arrack on 20.6.2007. He was arrested and

he continues in custody from that date.

2. The learned counsel for the petitioner prays, the learned Public

Prosecutor does not seriously 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:

1) This application is allowed.

2) The petitioner shall be released on bail on the following terms and

conditions.

(a) 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 be satisfaction of the learned Magistrate.

(b) He 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

tm

tm