IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6831 of 2007()
1. JOY PHILIP, AGED 50 YEARS, S/O. PHILIP,
... Petitioner
2. PRAVEEN K.V., AGED 24 YEARS,
3. P.K.SAJI, AGED 29 YEARS, S/O.
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.T.K.VIPINDAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :13/11/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.6831 of 2007
-------------------------------------
Dated this the 13th day of November, 2007
ORDER
Application for regular bail. The petitioners face allegations
under the Kerala Abkari Act. They were allegedly found to keep in
their possession and transport 12 litres of Indian Made Foreign
Liquor, which is not to be sold within the State of Kerala. They were
arrested and continue in custody from 15.10.07. 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 petitioners shall make themselves 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