IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1627 of 2008()
1. RAGHAVAN, AGED 77 YEARS,
... Petitioner
Vs
1. KERALA STATE REPRESENTED BY
... Respondent
For Petitioner :SRI.K.JAYARAJ
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. 1627 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of March, 2008
O R D E R
Application for regular bail. The petitioner was allegedly
found to be in possession of contraband liquor (arrack) on
19.2.2008. The learned Prosecutor asserts that the quantity of the
contraband liquor was only 10 litres as per the allegations raised
and not 20 litres as mentioned in the application filed by the
petitioner. He was arrested on 19.2.2008 and he continues in
custody from that date. The petitioner has no history of any
criminal antecedents, submits the learned Prosecutor.
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 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.
B.A.No. 1627 of 2008
2
(a) The petitioner shall execute a bond for Rs.50,000/- (Rupees
fifty thousand only) with two solvent sureties each for the like sum to
be satisfaction of the learned Magistrate.
(b) The petitioner shall make himself available for interrogation
before the Investigating Officer between 10 a.m. and 12 noon on all
Mondays and Fridays 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