IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1956 of 2008()
1. MARTIN,S/O.MAIKIL,
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. SUB INSPECTOR OF POLICE
For Petitioner :SRI.JAISON JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :27/03/2008
O R D E R
R.BASANT, J.
----------------------
B.A.No.1956 of 2008
----------------------------------------
Dated this the 27th day of March 2008
O R D E R
Application for regular bail. The petitioner faces allegations
under the Kerala Abkari Act. He, a worker in a resort, is alleged to
be responsible for possession of 9 bottles of beer which were
allegedly found available in the resort. The detection and seizure
were made on 22/2/2008. He was arrested on 18/3/2008 and
continues in custody from that date. He has no history of any
criminal antecedents, 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 shall
be enlarged on bail on the following terms and conditions:
i) He 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)
B.A.No. /08 2
jsr
B.A.No. /08 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007