IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4413 of 2007()
1. K.SUKUMARAN, S/O.LATE K.KUMARAN,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SMT.T.SUDHAMANI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :20/07/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 4413 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of July, 2007
O R D E R
Application for regular bail. Allegations are raised under the
Kerala Abkari Act. The petitioner was allegedly found to be in
possession of 700 ml. of I.M.F.L. He was arrested on 7.7.2007 and
he continues in custody from that date. There is no allegation of any
antecedent criminality against the petitioner.
2. The learned counsel for the petitioner prays, the learned
Public Prosecutor does not seriously 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:
1) This application is allowed.
2) The petitioner shall be released on bail on the following
terms and conditions.
(a) The petitioner shall execute a bond for Rs.25,000/-
(Rupees twenty five thousand only) with two solvent sureties each
for the like sum to be satisfaction of the learned Magistrate.
B.A.No. 4413 of 2007
2
(b) He shall make himself available for interrogation before the
Investigating Officer as and when directed by the Investigating Officer in
writing to do so.
(R. BASANT)
Judge
tm