IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7525 of 2007()
1. CHANDRAN, S/O,KRISHNAN CHETTIAR,
... Petitioner
Vs
1. EXCISE INSPECTOR, MANANTHAVADY,
... Respondent
2. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.N.J.ANTONY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :07/12/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.7525 of 2007
----------------------------------------
Dated this the 7th day of December 2007
O R D E R
Application for regular bail. The petitioner faces
allegations under the Kerala Abkari Act. The petitioner was
allegedly found to be in possession of 30 litres of wash on
4/11/2007. He was arrested and continues in custody from that
date. The learned Public Prosecutor submits that the petitioner
is already convicted in another case under the Kerala Abkari Act.
No appeal has been preferred and the petitioner must undergo
the sentence imposed in that case now.
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 who has remained in custody
from 4/11/2007 can now be enlarged on bail in this case subject
to appropriate conditions. He can be released from custody, if
such detention is not required in connection with any other case.
3. In the result, this petition is allowed. The petitioner
shall be enlarged 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.
B.A.No.7525/07 2
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 for a period of two
months and thereafter as and when directed by the investigating
officer in writing to do so.
(R.BASANT, JUDGE)
jsr
B.A.No.7525/07 3
B.A.No.7525/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007