High Court Kerala High Court

Anil Kumar @ Unni vs State Of Kerala on 24 September, 2007

Kerala High Court
Anil Kumar @ Unni vs State Of Kerala on 24 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5716 of 2007(A)


1. ANIL KUMAR @ UNNI, S/O. MUTHAYYAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :24/09/2007

 O R D E R
                          R. BASANT, J.
              --------------------------------------------
                       B.A. NO. 5716 of 2007
              --------------------------------------------
         Dated this the 24th day of September, 2007

                              ORDER

Application for regular bail. The petitioner faces

allegations under the Kerala Abkari Act. He was allegedly

found to be in possession of 35 litres of arrack on 31/7/07. He

was arrested on the same day 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:

(a) The application is allowed.

(b) The petitioner shall be released on bail on the

following terms and conditions:

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

B.A. NO. 5716 of 2007 -: 2 :-

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 on all Mondays and

Fridays between 10 a.m. and 12 noon for a period of two months

and thereafter as and when directed by the Investigating

Officer in writing to do so.

(R. BASANT, JUDGE)
Nan/