High Court Kerala High Court

Biju vs State Of Kerala on 18 June, 2007

Kerala High Court
Biju vs State Of Kerala on 18 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3654 of 2007()


1. BIJU, S/O.ANANDAN, ANANDU NIVAS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.SANAL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :18/06/2007

 O R D E R
                                    R.BASANT, J

                       ------------------------------------

                              B.A.No.3654 of 2007

                       -------------------------------------

                     Dated this the 18th day of June, 2007


                                        ORDER

Learned counsel for the petitioner prays, learned Public

Prosecutor does not oppose the said prayer and I am satisfied that the

petitioner who faces the allegation under the Kerala Abkari Act that he

was found in possession of 18 litres of arrack on 14.5.07 and who

continues in custody till date, can now be enlarged on bail, subject to

appropriate conditions.

2. In the result the bail application is allowed . The petitioner shall

be released on bail on the following terms and conditions:-

i) He 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 between 10 a.m. and 12 noon on all

Mondays and Fridays, until further orders.



                                                              (R.BASANT, JUDGE)

sj

                                      /TRUE COPY/


                                                                   P.A.TO JUDGE


B.A.Noof 2007    2