IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4598 of 2007()
1. PRABHAKARAN, S/O.CHOYIKKUTTY,
... Petitioner
Vs
1. STATE OF KERALA THROUGH THE
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :31/07/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 4598 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 31st day of July, 2007
O R D E R
Application for regular bail. The petitioner was allegedly
found to be in possession of 5 litres of arrack on 12.7.2007 contrary
to the provisions of the Kerala Abkari Act. He was arrested and he
continues in custody from that date. The learned Prosecutor submits
that the petitioner has no history of any criminal antecedents.
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. 4598 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