High Court Kerala High Court

Aravindakshan vs State Of Kerala on 1 October, 2007

Kerala High Court
Aravindakshan vs State Of Kerala on 1 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5895 of 2007()


1. ARAVINDAKSHAN, S/O.SUKUMARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :01/10/2007

 O R D E R
                             R. BASANT, J.
                    - - - - - - - - - - - - - - - - - - - - - -
                       B.A.No. 5895 of 2007
                    - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 1st day of October, 2007

                                 O R D E R

Application for regular bail. The petitioner was allegedly

found to be in possession of 7 litres of arrack on 22.8.2007. He was

arrested and continues in custody from that date. The petitioner has

one earlier crime registered under the Kerala Abkari Act against him,

submits the learned Prosecutor. The learned Prosecutor also submits

that the investigation is complete and final report has already been

filed.

2. The learned counsel for the petitioner prays, the learned

Prosecutor does not seriously 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. 5895 of 2007
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 as and when directed by the Investigating

Officer in writing to do so.

(R. BASANT)
Judge

tm