High Court Kerala High Court

Jayan M.S. vs State Of Kerala on 24 August, 2007

Kerala High Court
Jayan M.S. vs State Of Kerala on 24 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5186 of 2007()


1. JAYAN M.S., AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.V.MANUVILSAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :24/08/2007

 O R D E R
                                      R.BASANT, J
                              ------------------------------------
                                 B.A.No.5186 of 2007
                             -------------------------------------
                      Dated this the 24th day of August, 2007

                                          ORDER

Application for regular bail. The petitioner faces allegations under the

Kerala Abkari Act. He was allegedly found to be in possession of 35 X 370 ml of

Indian Made Foreign Liquor on 01.08.2007. He was arrested and continues in

custody from that date. The learned Public Prosecutor reports that the

petitioner has no history of any criminal antecedents.

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 can now be enlarged on bail subject to appropriate terms and

conditions.

3. In the result, this application is allowed. The petitioner shall be

released on bail on the following terms and conditions.

i) The petitioner 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;

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)
rtr/-

2