High Court Kerala High Court

Raveendran Pillai vs State Of Kerala on 16 October, 2007

Kerala High Court
Raveendran Pillai vs State Of Kerala on 16 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6232 of 2007()


1. RAVEENDRAN PILLAI,S/O. RAMAN PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :16/10/2007

 O R D E R
                               R.BASANT, J
                        ------------------------------------
                         B.A.No.6232 of 2007
                       -------------------------------------
               Dated this the 16th day of October, 2007

                                    ORDER

Application for regular bail. The petitioner faces allegations

under the Kerala Abkari Act. The petitioner was allegedly found to be

in possession of 1.6 litres of arrack on 21.09.2007. He was arrested

and continues in custody from that date. The learned Public

Prosecutor submits that the petitioner has no history of any criminal

antecedents. Investigation is complete and the final report has

already been filed, it is further submitted by the learned Public

Prosecutor .

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 condition that 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.

(R.BASANT, JUDGE)
rtr/-