IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4117 of 2007()
1. P.VIJAYAKUMAR, S/O.VELAPPAN NAIR,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR,
... Respondent
2. STATE OF REP.BY PUBLIC PROSECUTOR,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :09/07/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.4117 of 2007
----------------------------------------
Dated this the 9th day of July 2007
O R D E R
Application for regular bail. The petitioner faces
allegations under the Kerala Abkari Act. The petitioner was
allegedly found to be in possession of 30 x 100 ml of arrack in
packets. He was arrested and continues in custody from
22/6/2007. The petitioner has no criminal antecedents, submits
the learned Public Prosecutor.
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not seriously oppose the said
prayer and I am satisfied that regular bail can be granted to the
petitioner subject to appropriate conditions.
3. In the result, this petition is allowed. The petitioner
shall be released on bail on the following terms and conditions:
i) He 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)
jsr
B.A.No. 2
B.A.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007