IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4141 of 2007()
1. RAMACHANDRAN, S/O. KOCHUKUTTY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.R.VINOD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :09/07/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 4141 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of July, 2007
O R D E R
Application for regular bail. The petitioner was allegedly found to
be in possession of 750 ml. of arrack on 20.6.2007. He was arrested and
he continues in custody from that date.
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) 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
tm