IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6232 of 2007()
1. RAVEENDRAN PILLAI,S/O. RAMAN PILLAI,
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.AJITH MURALI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :16/10/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.6232 of 2007
-------------------------------------
Dated this the 16th day of October, 2007
ORDER
Application for regular bail. The petitioner faces allegations
under the Kerala Abkari Act. The petitioner was allegedly found to be
in possession of 1.6 litres of arrack on 21.09.2007. He was arrested
and continues in custody from that date. The learned Public
Prosecutor submits that the petitioner has no history of any criminal
antecedents. Investigation is complete and the final report has
already been filed, it is further submitted by 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 the petitioner can now be enlarged on bail subject to appropriate
terms and conditions.
3. In the result, this application is allowed. The petitioner
shall be released on bail on condition that 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.
(R.BASANT, JUDGE)
rtr/-