IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7502 of 2007()
1. SANTHOSH, S/O.SOMASEKHARAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.G.SUDHEER
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :06/12/2007
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 7502 OF 2007 A
````````````````````````````````````````````````````
Dated this the 6th day of December, 2007
O R D E R
Application for regular bail. The petitioner faces
allegations under the Kerala Abkari Act. The petitioner was
allegedly found to be in possession of 70 litres of arrack on
1.10.2007. He surrendered on 18.10.07 and continues in custody
from that date. He has no history of any criminal antecedents,
submits 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 regular bail can be granted to the petitioner
subject to appropriate conditions.
3. In the result, this petition is allowed. The petitioner
shall be enlarged on bail on the following terms and conditions:-
i) He shall execute a bond for Rs.50,000/- (Rupees fifty
thousand only) with two solvent sureties each for the like sum to
the satisfaction of the learned Magistrate.
BA.7502/07
: 2 :
ii) 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)
aks