High Court Kerala High Court

Sasi vs State Of Kerala on 8 October, 2007

Kerala High Court
Sasi vs State Of Kerala on 8 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6075 of 2007()


1. SASI, S/O.PADMANABHAN, AGED 45,
                      ...  Petitioner

                        Vs



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

2. THE EXCISE INSPECTOR, CHENGANNUR

                For Petitioner  :SRI.C.SUNIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :08/10/2007

 O R D E R
                                R.BASANT, J
                         ------------------------------------
                          B.A.No.6075 of 2007
                        -------------------------------------
               Dated this the 8th day of October, 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 3 litres of arrack on 22.09.2007. 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/-

2