IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5554 of 2007()
1. JOMET,S/O., PHILIP, AGED 26 YEARS,
... Petitioner
Vs
1. THE STATION HOUSE OFFICER, ULIKKAL
... Respondent
For Petitioner :SRI.V.A.SATHEESH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :17/09/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.5554 of 2007
----------------------------------------
Dated this the 17th day of September 2007
O R D E R
Application for regular bail. The petitioner faces allegations
under the Kerala Abkari Act. He was found to be in possession of
4100 packets of arrack each measuring 100 ml. Investigation is
complete. Final report has already been filed. Cognizance has been
taken. Committal proceedings has already been registered. The
petitioner appeared before the learned Magistrate on 21/8/2007. He
was remanded to custody. He continues in custody from that date.
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 who continues in custody from 21/8/2007 in this
crime in which investigation is already completed can now be
enlarged on bail subject to appropriate conditions.
3. 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.1,00,000/- (Rupees one lakh
only) with two solvent sureties each for the like sum to the satisfaction
of the learned Magistrate.
(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