IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5152 of 2007()
1. BABU, S/O.RAGHAVAN, THARAYIL VEEDU,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.SANAL KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :22/08/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
B.A.No.5152 of 2007
= = = = = = = = = = = = = =
Dated this the 22nd day of August, 2007
ORDER
Application for regular bail. Allegations are raised under the
provisions of the Kerala Abkari Act. The petitioner along with co-
accused was allegedly found to be in possession of 20 litres of arrack
on 19.10.2005. Investigation is complete. Final report has already
been filed. Committal proceedings has been registered. The
petitioner was arrested on 6.8.07 and he continues in custody from
that date. The learned Public Prosecutor submits that the petitioner
has no history of 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
conditions.
3. In the result, this application is allowed. The petitioner shall
be released on bail on the following terms and conditions.
i) The petitioner shall execute a bond for Rs.50,000/- (Rupees
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 as and when directed by the
Investigating Officer in writing to do so.
(R.BASANT, JUDGE)
sj
B.A.Noof 2007 2