High Court Kerala High Court

Ravi vs State Of Kerala on 1 October, 2007

Kerala High Court
Ravi vs State Of Kerala on 1 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5894 of 2007()


1. RAVI, AGED 48, S/O.GOVINDAN NADAR,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :01/10/2007

 O R D E R
                             R. BASANT, J.
                    - - - - - - - - - - - - - - - - - - - - - -
                       B.A.No. 5894 of 2007
                    - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 1st day of October, 2007

                                 O R D E R

Application for regular bail. The petitioner was allegedly

found to be in possession of 9.375 litres (25 x 375) of I.M.F.L. on

12.7.2007. He was arrested and he continues in custody from that

date. The learned Prosecutor submits that there is no history of any

criminal antecedents to the petitioner. The learned Prosecutor

further submits that the investigation is complete and final report has

already been filed.

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.

B.A.No. 5894 of 2007
2

(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