High Court Kerala High Court

Mohanan vs State Of Kerala on 24 September, 2007

Kerala High Court
Mohanan vs State Of Kerala on 24 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5725 of 2007()


1. MOHANAN, S/O. PADMANABHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :24/09/2007

 O R D E R
                                  R.BASANT, J.
                               ----------------------
                            B.A.No.5725 of 2007
                         ----------------------------------------
                 Dated this the 24th day of September 2007

                                    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 5.4 litres of IMFL on 15/8/2007. He was arrested and

continues in custody from that date. The petitioner was accused in an

earlier identical crime. But he was found not guilty and acquitted by the

court, submits the learned Public Prosecutor.

2. The learned counsel for the petitioner prays, the learned

Public Prosecutor does not oppose the said prayer 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 can now

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. /07 2

B.A.No. /07 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007