High Court Kerala High Court

Shaji vs State Of Kerala on 29 October, 2007

Kerala High Court
Shaji vs State Of Kerala on 29 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6530 of 2007()


1. SHAJI, AGED 43 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :29/10/2007

 O R D E R
                                R.BASANT, J.
                              ----------------------
                            B.A.No.6530 of 2007
                        ----------------------------------------
                 Dated this the 29th day of October 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 300 litres of wash on 01/09/2007. He was arrested and

continues in custody from that date. He has no history of any criminal

antecedents, submits the learned Public Prosecutor. The investigation is

not complete so far though the arrest was effected on 01/09/2007.

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 can now

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.

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)
jsr

B.A.No. /07 2

B.A.No. /07 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007