High Court Kerala High Court

Biju @ Valenki Biju vs State Of Kerala Rep.By Public … on 10 August, 2007

Kerala High Court
Biju @ Valenki Biju vs State Of Kerala Rep.By Public … on 10 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4828 of 2007()


1. BIJU @ VALENKI BIJU,S/O.SOMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY PUBLIC PROSECUTOR
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :10/08/2007

 O R D E R
                                R.BASANT, J
                         ------------------------------------
                          B.A.No.4828 of 2007
                        -------------------------------------
               Dated this the 10th day of August, 2007

                                     ORDER

Application for regular bail. The petitioner faces allegations

under the Kerala Abkari Act. He was allegedly found to be in

possession of 1 litre of arrack on 26.07.07. He was arrested and

continues in custody from that date. Without and before moving the

learned Sessions Judge, the petitioner has rushed to this Court with

this application for regular bail. The learned Public Prosecutor

submits that the petitioner is not involved in any other case.

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

terms and 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.25,000/-

(Rupees Twenty five 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)

rtr/-

2