High Court Kerala High Court

Anilkumar vs The State Of Kerala on 6 March, 2008

Kerala High Court
Anilkumar vs The State Of Kerala on 6 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1384 of 2008()


1. ANILKUMAR, AGED 42, S/O.VAMADEVAN
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :06/03/2008

 O R D E R
                          R. BASANT, J.

           ````````````````````````````````````````````````````
                   B.A. No. 1384 OF 2008 A
           ````````````````````````````````````````````````````
            Dated this the 6th day of March, 2008

                             O R D E R

Application for regular bail. The petitioner faces

allegations under the Kerala Abkari Act. The petitioner was

allegedly found to keep in his possession 35 litres of arrack

on 2/11/2007. He was arrested on 31.1.08. He continues in

custody from that date. The petitioner has no history of any

criminal antecedents, reports 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.50,000/- (Rupees

BA.1384/08
: 2 :

fifty 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 between 10 a.m

and 12 noon on all Mondays and Fridays for a period of two

months and thereafter as and when directed by the

investigating officer in writing to do so.

(R.BASANT, JUDGE)
aks