IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2614 of 2007()
1. JOY, S/O. VARKEY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :27/04/2007
O R D E R
K.R. UDAYABHANU, J.
----------------------------------------
B.A.NO. 2614 OF 2007
---------------------------------------------
DATED THIS THE 27TH DAY OF APRIL 2007
ORDER
The petitioner is the accused in Crime No. 67/2007 of the
Kanjikuzhy Police Station. The offences are under under
Sections 353 & 225 r/w Section 34 of IPC and Section 55(i) of
the Abkari Act on the allegation that he was seen engaged in
retailed sale of liquor without any licence or authority on
25.03.2007. He is in custody since 30.03.2007.
2. Heard both sides.
3. It is hereby ordered that the petitioner shall be
released on bail on executing bond for Rs.25,000/- with two
solvent sureties each for the like sum to the satisfaction of the
J.F.C.M- I, Idukki and on condition that he will not get involved
in any offence of a like nature and that he shall not in any
manner interfere with the investigation. The petitioner is
directed that he shall report before the investigating officer on
every Friday at 10.a.m. until the final report is filed.
K.R.UDAYABHANU, JUDGE.
RV CRA 2 CRA 3