High Court Kerala High Court

Pushkaran vs State Of Kerala on 4 March, 2008

Kerala High Court
Pushkaran vs State Of Kerala on 4 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1320 of 2008()


1. PUSHKARAN, MALAYIL PADEETTATHIL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/03/2008

 O R D E R
                                   R.BASANT, J.

                                ----------------------

                              B.A.No.1320 of 2008

                          ----------------------------------------

                    Dated this the 4th day of March 2008


                                     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 4.7 litres of I.M.F.L on 17/2/2008. He was

arrested and continues in custody from that date. He 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 shall

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

B.A.No. /07 2

B.A.No. /07 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007