High Court Kerala High Court

Chathankutty vs State Of Kerala on 1 November, 2007

Kerala High Court
Chathankutty vs State Of Kerala on 1 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6592 of 2007()


1. CHATHANKUTTY
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.R.VINOD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :01/11/2007

 O R D E R
                                R.BASANT, J.
                             ----------------------
                          B.A.No.6592 of 2007
                       ----------------------------------------
               Dated this the 1st day of November 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 2 litres of arrack on 5/7/2007. He was arrested

and continues in custody from that date. He has no history of any

criminal antecedents, submits the learned Public Prosecutor.

2. The learned counsel for the petitioner prays, the learned

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

that regular bail can be granted to the petitioner subject to

appropriate conditions.

3. In the result, this petition is allowed. The petitioner can

now be enlarged on bail on the following terms and conditions:

i) He 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)
jsr

B.A.No. /07 2

B.A.No. /07 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007