High Court Kerala High Court

Chandrasekharan vs State Of Kerala on 18 May, 2007

Kerala High Court
Chandrasekharan vs State Of Kerala on 18 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2743 of 2007()


1. CHANDRASEKHARAN, S/O. DAMODHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :18/05/2007

 O R D E R
                                      K.R.UDAYABHANU, J

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

                                     B.A.NO.2743 OF 2007

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

                            Dated this the 18th day of May, 2007


                                               ORDER

This is a petition filed under Section 439 of the Code of

Criminal Procedure. The petitioner is the accused in Crime

No.78/2007 of Kottarakara Excise Range registered under

Sections 8(1) & (2) of the Abkari Act on the allegation that the

petitioner was found in possession of 4 litres of arrack. He is in

custody since 21.4.2007.

2. Heard both sides.

3. It is hereby ordered that the petitioner shall be

released on bail on executing a bond for Rs.25,000/- with two

solvent sureties each for the like sum to the satisfaction of the

court below. He shall not in any manner interfere with the

investigation. The petitioner is directed that he shall report

before the investigating officer on every Friday at 10.a.m. until

the final report is filed.

The application is allowed as above.

K.R.UDAYABHANU

JUDGE

csl