IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4828 of 2007()
1. BIJU @ VALENKI BIJU,S/O.SOMAN,
... Petitioner
Vs
1. STATE OF KERALA REP.BY PUBLIC PROSECUTOR
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :10/08/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.4828 of 2007
-------------------------------------
Dated this the 10th day of August, 2007
ORDER
Application for regular bail. The petitioner faces allegations
under the Kerala Abkari Act. He was allegedly found to be in
possession of 1 litre of arrack on 26.07.07. He was arrested and
continues in custody from that date. Without and before moving the
learned Sessions Judge, the petitioner has rushed to this Court with
this application for regular bail. The learned Public Prosecutor
submits that the petitioner is not involved in any other case.
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/-
2