High Court Kerala High Court

Thankappan @ Thankan vs Sub Inspector Of Police on 21 January, 2008

Kerala High Court
Thankappan @ Thankan vs Sub Inspector Of Police on 21 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 318 of 2008()


1. THANKAPPAN @ THANKAN, S/O. KOCHUKUNJU,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.SOORANAD S.SREEKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :21/01/2008

 O R D E R
                                      R.BASANT, J

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

                                 B.A.No.318 of 2008

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

                   Dated this the 21st day of January, 2008



                                           ORDER

Application for regular bail. Petitioner faces allegations under

the Kerala Abkari Act. He was allegedly found to be in possession of

6.750 litres of Indian Made Foreign Liquor on 24.12.2007. 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/-