IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5044 of 2007()
1. P.KUMARAN, S/O. C.APPU,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SMT.T.SUDHAMANI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :20/08/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.5044 of 2007
----------------------------------------
Dated this the 20th day of August 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 2 litres of arrack on
24/7/2007. He was arrested and continues in custody from that
date. The petitioner has no history of any criminal antecedents,
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.25,000/- (Rupees
twenty five 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 as and when
directed by the investigating officer in writing to do so.
(R.BASANT, JUDGE)
jsr // True Copy// PA to Judge
B.A.No. 2
B.A.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007