IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5895 of 2007()
1. ARAVINDAKSHAN, S/O.SUKUMARAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
For Petitioner :SRI. K.SHAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :01/10/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 5895 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 1st day of October, 2007
O R D E R
Application for regular bail. The petitioner was allegedly
found to be in possession of 7 litres of arrack on 22.8.2007. He was
arrested and continues in custody from that date. The petitioner has
one earlier crime registered under the Kerala Abkari Act against him,
submits the learned Prosecutor. The learned Prosecutor also submits
that the investigation is complete and final report has already been
filed.
2. The learned counsel for the petitioner prays, the learned
Prosecutor does not seriously 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:
1) This application is allowed.
2) The petitioner shall be released on bail on the following
terms and conditions.
B.A.No. 5895 of 2007
2
(a) The petitioner shall execute a bond for Rs.50,000/- (Rupees
fifty thousand only) with two solvent sureties each for the like sum to be
satisfaction of the learned Magistrate.
(b) 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
tm