High Court Kerala High Court

Santhosh vs State Of Kerala Represented By The on 20 July, 2007

Kerala High Court
Santhosh vs State Of Kerala Represented By The on 20 July, 2007
       

  

  

 
 
  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