High Court Kerala High Court

Abilash vs State Of Kerala on 12 December, 2007

Kerala High Court
Abilash vs State Of Kerala on 12 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7639 of 2007()


1. ABILASH, AGED 23 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :12/12/2007

 O R D E R
                               R.BASANT, J.
                            ----------------------
                          B.A.No.7639 of 2007
                      ----------------------------------------
              Dated this the 12th day of December 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 5 litres of arrack on 18/11/2007. He was

arrested and continues in custody from that date. He has no history

of any criminal antecedents, submits 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 regular bail can be granted to the petitioner subject to

appropriate conditions.

3. In the result, this petition is allowed. The petitioner shall

be enlarged 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. /07 2

B.A.No. /07 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007