IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5997 of 2007()
1. BABU, S/O BHASKARA PANICKER,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :03/10/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 5997 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of October, 2007
O R D E R
Application for regular bail. The petitioner was allegedly
found to be in possession of 1.5 litres of arrack on 19.9.2007. He
was arrested and continues in custody from that date. The learned
Prosecutor submits that there is no history of any criminal
antecedents to the petitioner.
2. The learned counsel for the petitioner prays, the learned
Public 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.
(a) The petitioner shall execute a bond for Rs.25,000/-
(Rupees twenty five thousand only) with two solvent sureties each for
the like sum to be satisfaction of the learned Magistrate.
B.A.No. 5997 of 2007
2
(b) He 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