High Court Kerala High Court

Babu vs State Of Kerala on 22 August, 2007

Kerala High Court
Babu vs State Of Kerala on 22 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5152 of 2007()


1. BABU, S/O.RAGHAVAN, THARAYIL VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.SANAL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :22/08/2007

 O R D E R
                               R.BASANT, J
                      = = = = = = = = = = = = =
                          B.A.No.5152 of 2007
                     = = = = = = = = = = = = = =
                 Dated this the 22nd day of August, 2007
                                  ORDER

Application for regular bail. Allegations are raised under the

provisions of the Kerala Abkari Act. The petitioner along with co-

accused was allegedly found to be in possession of 20 litres of arrack

on 19.10.2005. Investigation is complete. Final report has already

been filed. Committal proceedings has been registered. The

petitioner was arrested on 6.8.07 and he continues in custody from

that date. The learned Public Prosecutor submits that the petitioner

has no history of 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

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.50,000/- (Rupees

fifty 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)
sj

B.A.Noof 2007    2