IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4508 of 2007()
1. RADHAKRISHNAN, AGED 42,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE EXCISE INSPECTOR,
For Petitioner :SRI.C.SUNIL KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :26/07/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 4508 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of July, 2007
O R D E R
Application for regular bail. Allegations are raised under the
Kerala Abkari Act. The petitioner was allegedly found to be in
possession of 4 litres of arrack on 5.7.2007. He was arrested and
continues in custody from that date. There is no allegation of any
antecedent criminality against the petitioner.
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. 4508 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