IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4060 of 2007()
1. SHINU.K.M., AGED 30 YEARS, S/O. KESAVAN,
... Petitioner
2. GIREESH.V.T., AGED 32 YEARS, S/O. VASU,
Vs
1. STATE OF KERALA, REP.BY
... Respondent
For Petitioner :SRI.C.HARIKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :05/07/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
B.A.No.4060 Of 2007
= = = = = = = = = = = = = =
Dated this the 5th day of July, 2007
ORDER
Application for regular bail. Allegations are raised under the
provisions of the Kerala Abkari Act. The petitioners were allegedly
found to be in possession of 15 litres of arrack and 15 litres of spirit
on 17.03.2006. They were arrested at the spot. Investigation was
conducted. Final report has been filed. Cognizance has been taken.
The committal proceedings has been registered before the learned
Magistrate. On receipt of the process at the Court, the petitioners
appeared before the learned Magistrate and their applications for bail
are rejected and they were remanded to custody. They continue in
custody from 23.06.07.
2. The learned counsel for the petitioners prays, the learned
Public Prosecutor does not oppose the said prayer and I am satisfied
that the petitioners can now be enlarged on bail subject to appropriate
conditions.
3. In the result, this application is allowed. The petitioners shall be
released on bail on their executing bonds for Rs.50,000/- (Rupees
Fifty thousand only) each with two solvent sureties each for the like
sum to the satisfaction of the learned Magistrate;
(R.BASANT, JUDGE)
sj
/TRUE COPY/
P.A.TO JUDGE
B.A.No.4060 of 2007 2