High Court Kerala High Court

Chellappan vs State Of Kerala on 18 June, 2007

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

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3635 of 2007()


1. CHELLAPPAN, S/O. GOPALAN, AGED 41 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                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.3635  of 2007

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

                  Dated this the  18th  day of June 2007




                                   O R D E R

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 remains in custody from

25/5/2007 and faces the allegation under the Kerala Abkari act

that he was in possession of 5 litres of arrack, can now be

enlarged on bail, subject to appropriate conditions.

2. In the result, this petition is allowed. The petitioner

shall be released 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 between 10 a.m

and 12 noon on all Mondays, until further orders.






                                                           (R.BASANT, JUDGE)

jsr


                                   // True Copy//          PA to Judge


Crl.M.C.No.    2


Crl.M.C.No.    3


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007