IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2726 of 2008()
1. JOSEPH,AGED 46 YEARS,S/O.AUSO,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.RAJEEV
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.2726 of 2008
----------------------------------------
Dated this the 2nd day of May 2008
O R D E R
Application for regular bail. The petitioner faces allegations
under the Kerala Abkari Act. The petitioner was allegedly found to
be in possession of 18.3 litres of arrack on 13/2/2008. He was
arrested and continues in custody from that date.
2. The learned counsel for the petitioner prays, the learned
Public Prosecutor does not oppose the said prayer – a period of
sixty days having already elapsed from the date of the first remand
and the final report having not been filed even now and I am
satisfied that regular bail can be granted to the petitioner subject
to appropriate conditions.
3. In the result, this petition is allowed. The petitioner
shall be enlarged on bail on the following terms and conditions:
i) He 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)
jsr
B.A.No.2726/08 2
B.A.No.2726/08 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007