High Court Kerala High Court

Raghavan vs Kerala State Represented By on 18 March, 2008

Kerala High Court
Raghavan vs Kerala State Represented By on 18 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1627 of 2008()


1. RAGHAVAN, AGED 77 YEARS,
                      ...  Petitioner

                        Vs



1. KERALA STATE REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.JAYARAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :18/03/2008

 O R D E R
                             R. BASANT, J.
                   - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 1627 of 2008
                   - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 18th day of March, 2008

                                O R D E R

Application for regular bail. The petitioner was allegedly

found to be in possession of contraband liquor (arrack) on

19.2.2008. The learned Prosecutor asserts that the quantity of the

contraband liquor was only 10 litres as per the allegations raised

and not 20 litres as mentioned in the application filed by the

petitioner. He was arrested on 19.2.2008 and he continues in

custody from that date. The petitioner has no history of any

criminal antecedents, submits the learned Prosecutor.

2. The learned counsel for the petitioner prays, the

learned 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:

1) This application is allowed.

2) The petitioner shall be released on bail on the following

terms and conditions.

B.A.No. 1627 of 2008
2

(a) The petitioner shall execute a bond for Rs.50,000/- (Rupees

fifty thousand only) with two solvent sureties each for the like sum to

be satisfaction of the learned Magistrate.

(b) The petitioner shall make himself available for interrogation

before the Investigating Officer between 10 a.m. and 12 noon on all

Mondays and Fridays for a period of two months and thereafter as and

when directed by the Investigating Officer in writing to do so.

(R. BASANT)
Judge

tm