IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2322 of 2007()
1. ANILKUMAR @ THONDAKUZHI ANI,
... Petitioner
Vs
1. STATE OF KERALA - REPRESENTED BY THE
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :27/04/2007
O R D E R
K.R.UDAYABHANU, J.
-----------------------------------------------
B.A.NO.2322 OF 2007
-----------------------------------------------
Dated this the 27th day of April 2007
ORDER
This is an application filed under Section 439 of the Code of
Criminal Procedure. The petitioner is the 2nd accused in Crime
No.343/06 of Kottiyam Police Station. The offence is under
Section 55(a) and (i) of the Abkari Act on the allegation that the
petitioner was found keeping approximately 1015 litres of spirit in
29 cans. He is in custody since 12.3.07.
2. Heard both sides.
3. It is hereby ordered that the petitioner shall be released
on bail on executing bond for Rs.25,000/- with two solvent
sureties each for the like sum to the satisfaction of the court
below. He shall not in any manner interfere with the
investigation. The petitioner is directed that he shall report
before the Investigating Officer on every Friday at 10.a.m. until
the final report is filed.
The application is allowed.
K.R.UDAYABHANU
JUDGE
csl