High Court Kerala High Court

Krishnan vs State Of Kerala on 3 October, 2007

Kerala High Court
Krishnan vs State Of Kerala on 3 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5955 of 2007()


1. KRISHNAN, AGED 48 YEARS, S/O.CHANDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :03/10/2007

 O R D E R
                          R. BASANT, J.
              --------------------------------------------
                       B.A. NO. 5955 of 2007
              --------------------------------------------
          Dated this the 3rd day of October, 2007

                              ORDER

Application for regular bail. The petitioner faces

allegations under the Kerala Abkari Act. He was allegedly

found to be in possession of 180 litres of Wash and 5 litres of

arrack on 1/8/07. He was arrested on 2/8/07. Final report

has not been filed so far. The petitioner has one other case

registered under the Abkari Act against him, submits the

learned Public Prosecutor.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer, the

period of 60 days from the date of the first remand having

already elapsed and final report having not been filed so far,

and I am satisfied that the petitioner can now be enlarged on

bail subject to appropriate terms and conditions.

3. In the result:

(a) The application is allowed.

B.A. NO. 5955 of 2007 -: 2 :-

(b) The petitioner shall be released on bail on the following

terms and conditions:

(i) The petitioner shall execute a bond for Rs.50,000/- 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 on all Mondays and

Fridays between 10 a.m. and 12 noon for a period of two months

and thereafter as and when directed by the Investigating

Officer in writing to do so.

(R. BASANT, JUDGE)
Nan/