High Court Kerala High Court

Ambu vs Excise Inspector on 10 September, 2007

Kerala High Court
Ambu vs Excise Inspector on 10 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5455 of 2007()


1. AMBU, AGED 65 YEARS, S/O.RAMAN,
                      ...  Petitioner

                        Vs



1. EXCISE INSPECTOR,HOSDURG EXCISE
                       ...       Respondent

                For Petitioner  :SRI.SURESH KUMAR KODOTH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :10/09/2007

 O R D E R
                                R.BASANT, J
                         ------------------------------------
                          B.A.No.5455 of 2007
                        -------------------------------------
             Dated this the 10th day of September, 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 5 litres of arrack on 19.08.2007. 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.

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 the following terms and conditions.

i) The petitioner 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)

rtr/-