High Court Kerala High Court

Prasad vs The State Of Kerala on 18 March, 2008

Kerala High Court
Prasad vs The State Of Kerala on 18 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1508 of 2008()


1. PRASAD,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :18/03/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 1508 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 18th day of March, 2008

                               O R D E R

Second application for regular bail. The petitioner is the

second accused. Altogether there are three accused persons. The

petitioner was allegedly found to keep in his possession 11.5

litres of arrack as also 18 litres of toddy which were available in

the premises of a toddy shop. The petitioner was arrested on

18.2.2008. He continues in custody from that date, his

application for regular bail having been dismissed earlier by this

Court as per order dt.28.2.08 in B.A. 1273 of 2008. Facts have

been adverted to in detail in that order. This order must be read

in continuation of that order. I am not hence adverting to facts in

any greater detail in this order.

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 directed to be enlarged

on bail, subject to appropriate terms and conditions.

B.A.No. 1508 of 2008
2

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.1,00,000/-

(Rupees one lakh only) with two solvent sureties each for the like sum

to be satisfaction of the learned Magistrate.

(b) He 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

tm