IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7794 of 2007()
1. NAKULAN, S/O NANU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
For Petitioner :SRI. K.SHAJ
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :18/12/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 7794 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of December, 2007
O R D E R
Application for regular bail. The petitioner faces
allegations under the Kerala Abkari Act. He was allegedly
found to be in possession of 2.5 litres of arrack on 24.11.2007.
He was arrested and he continues in custody from that date.
The petitioner has no history of any criminal antecedents,
submits the learned Prosecutor.
2. The learned counsel for the petitioner prays, the
learned Prosecutor does not 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.
B.A.No. 7794 of 2007
2
(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) The petitioner 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