IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7595 of 2007()
1. GANESAN,S/O. DWARAISAMI,
... Petitioner
2. GANESH,S/O.GONGAPPAN,
Vs
1. STATE OF KERALA THROUGH THE
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :10/01/2008
O R D E R
R.BASANT, J
------------------------------------
B.A.No.7595 of 2007
-------------------------------------
Dated this the 11th day of December, 2007
ORDER
Application for regular bail. The petitioners face allegations
under the Kerala Abkari Act. The petitioners were allegedly found to
be in possession of 18 X 750 ml (13.5 litres) of Indian Made Foreign
Liquor on 18.10.2007. They were arrested and continue in custody
from that date. The learned Public Prosecutor submits that the
petitioners have no history of any criminal antecedents.
2. The learned counsel for the petitioners prays, the learned
Public Prosecutor does not oppose the said prayer and I am satisfied
that the petitioners can now be enlarged on bail subject to appropriate
terms and conditions.
3. In the result, this application is allowed. The petitioners
shall be released on bail on the following terms and conditions.
i) The petitioners shall execute bonds for Rs.50,000/-
(Rupees Fifty thousand only) each 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 for a period of two months and thereafter as and when
directed by the Investigating Officer in writing to do so.
(R.BASANT, JUDGE)
rtr/-