High Court Kerala High Court

Antony @ Antappan vs State Of Kerala on 17 December, 2007

Kerala High Court
Antony @ Antappan vs State Of Kerala on 17 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7741 of 2007()


1. ANTONY @ ANTAPPAN, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.SOJAN PAVIYANOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :17/12/2007

 O R D E R
                          R. BASANT, J.
              --------------------------------------------
                     B.A. NO. 7741 of 2007
              --------------------------------------------
         Dated this the 17th day of December, 2007

                              ORDER

Application for regular bail. The petitioner faces

allegations under Secs.25, 27 and 28 of the Arms Act. He was

allegedly found to keep in his possession of one revolver and 6

cartridges when he was arrested on 18/9/07. The petitioner

was arrested on that day and continues in custody from that

date.

2. The learned Public Prosecutor submits that the

investigation is complete and the final report has already been

filed on 13/12/2007.

3. 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 directed to be

enlarged on bail subject to appropriate terms and conditions.

In the absence of opposition from the learned Public

Prosecutor, it is not necessary for me to advert to the facts in

B.A. NO. 7741 of 2007 -: 2 :-

any greater detail in this order.

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.2,00,000/-

(Rupees two lakhs only) with two solvent sureties each for the

like sum to the satisfaction of the learned Magistrate.

(ii) The petitioner shall report before the Investigating

Office between 5 p.m. and 6 p.m. on the first Mondays of all

English calendar months until the case against him is finally

disposed of.

(R. BASANT, JUDGE)
Nan/