IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4411 of 2007()
1. SANTHOSH, S/O.PURUSHAN, AGED 30 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.R.VINOD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :20/07/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 4411 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of July, 2007
O R D E R
Application for regular bail. Allegations are raised under the
Kerala Abkari Act. The petitioner is the second accused. He was
allegedly found to be in possession of 1 litre of arrack on 7.6.2007.
He was arrested on 20.6.2007 and continues in custody from that
date. There is no allegation of any antecedent criminality against
the petitioner.
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.A.No. 4411 of 2007
2
(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