IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3654 of 2007()
1. BIJU, S/O.ANANDAN, ANANDU NIVAS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.SANAL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :18/06/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.3654 of 2007
-------------------------------------
Dated this the 18th day of June, 2007
ORDER
Learned counsel for the petitioner prays, learned Public
Prosecutor does not oppose the said prayer and I am satisfied that the
petitioner who faces the allegation under the Kerala Abkari Act that he
was found in possession of 18 litres of arrack on 14.5.07 and who
continues in custody till date, can now be enlarged on bail, subject to
appropriate conditions.
2. In the result the bail application is allowed . The petitioner shall
be released on bail on the following terms and conditions:-
i) He 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 between 10 a.m. and 12 noon on all
Mondays and Fridays, until further orders.
(R.BASANT, JUDGE)
sj
/TRUE COPY/
P.A.TO JUDGE
B.A.Noof 2007 2