High Court Kerala High Court

Thomas Kutty @ Raju vs The State Of Kerala on 26 September, 2007

Kerala High Court
Thomas Kutty @ Raju vs The State Of Kerala on 26 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5846 of 2007()


1. THOMAS KUTTY @ RAJU,
                      ...  Petitioner
2. VIJAYAN, S/O.RAGHAVAN,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.ABRAHAM SAMSON

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :26/09/2007

 O R D E R
                          R. BASANT, J.
              --------------------------------------------
                       B.A. NO. 5846 of 2007
              --------------------------------------------
        Dated this the 26th day of September, 2007

                              ORDER

Application for regular bail. The petitioners face

allegations under the Kerala Abkari Act. Altogether, there are

four accused persons. The petitioners were allegedly found to

be in possession of 200 ml. of arrack, 34.5 litres of arrack

mixed with toddy and 10 litres of toddy. The petitioners were

arrested. They continue in custody from 20/8/07. Their

earlier application for regular bail was dismissed by this Court

as per the order dated 7/9/07 in B.A.No.5394/07. The

petitioners have no history of any criminal antecedents,

submits the learned Public Prosecutor.

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 terms and conditions.

B.A. NO. 5846 of 2007 -: 2 :-

3. In the result:

(a) The application is allowed.

(b) The petitioners shall be released on bail on the

following terms and conditions:

(i) The petitioners shall execute bonds for Rs.50,000/- each

with two solvent sureties each for the like sum to the satisfaction

of the learned Magistrate.

(ii) The petitioners shall make themselves available for

interrogation before the Investigating Officer on all Mondays and

Fridays between 10 a.m. and 12 noon for a period of two months.

(R. BASANT, JUDGE)
Nan/