IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4871 of 2007()
1. JOSEPH @ OUSEPH, S/O. JOSEPH,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.M.R.SUDHEENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :13/08/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
B.A.No.4871 of 2007
= = = = = = = = = = = = = =
Dated this the 13th day of August, 2007
ORDER
Application for regular bail. Allegations are raised under the
provisions of the Kerala Abkari Act. The petitioner was allegedly found
to be in possession of 3.2 litres of Indian Made Foreign Liquor on
26.07.2007. The petitioner was arrested and he continues in custody
from that date. The learned Public Prosecutor submits that there is no
criminal antecedents for the petitioner.
2. The learned counsel for the petitioner prays, the learned
Public Prosecutor does not seriously 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.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)
sj