High Court Kerala High Court

Eichootty Kani vs State Of Kerala on 2 May, 2008

Kerala High Court
Eichootty Kani vs State Of Kerala on 2 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2757 of 2008()


1. EICHOOTTY KANI, THEKKUMKARA VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :02/05/2008

 O R D E R
                             R. BASANT, J.
                   - - - - - - - - - - - - - - - - - - - - - -
                      B.A.No. 2757 of 2008
                   - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 2nd day of May, 2008

                                O R D E R

Application for regular bail. The petitioner was allegedly

found to be in possession of 5 litres of arrack on 18.4.2008. He

was arrested and continues in custody from that date. The

petitioner has no history of any criminal antecedents, submits the

learned Prosecutor.

2. The learned counsel for the petitioner prays, the

learned 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:

1) This application is allowed.

2) The petitioner shall be released on bail on the following

terms and conditions.

B.A.No. 2757 of 2008
2

(a) 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 be satisfaction of the learned Magistrate.

(b) 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

tm