High Court Kerala High Court

Varghesekutty vs State Of Kerala on 27 July, 2007

Kerala High Court
Varghesekutty vs State Of Kerala on 27 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4613 of 2007()


1. VARGHESEKUTTY, S/O. VARKEY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.JOHN JOSEPH(ROY)

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :27/07/2007

 O R D E R






                              R. BASANT, J.

                 --------------------------------------------

                          B.A. NO. 4613  of 2007

                 --------------------------------------------

                Dated this the   27th  day of July, 2007


                                  ORDER

Application for regular bail. The petitioner is the 1st

accused. He was allegedly found to be in possession of 257

litres of Wash. Investigation is over. Final report has already

been filed. After cognizance was taken by the learned

Magistrate, the petitioner, on receipt of summons, appeared

before the learned Magistrate. He had earlier sought

anticipatory bail from this Court and directions were issued as

per the order dated 6/7/07. The learned Magistrate

considered the application for regular bail; but, after the

petitioner surrendered before the learned Magistrate on

20/7/07, the application was dismissed. The case has, on that

day itself, committed to the Court of Session, submits the

learned counsel for the petitioner.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer, the

B.A. NO. 4613 of 2007 -: 2 :-

final report having been already filed and the petitioner having

already appeared before the learned Magistrate, and I am

satisfied that the petitioner can now be released on regular bail

subject to appropriate conditions.

3. In the result:

(a) The application is allowed.

(b) The petitioner shall be released on bail on the following

terms and conditions:

(i) The petitioner shall execute a bond for Rs.2,00,000/-

(Rupees Two lakhs only) with two solvent sureties each for the

like sum to the satisfaction of the learned Magistrate who has

taken cognizance and who has passed the order of committal by

now.

(ii) The petitioner shall make himself available for

interrogation before the Investigating Officer on all Mondays and

Fridays between 10 a.m. and 3 p.m. on 6/8/07 and thereafter as

and when directed by the Investigating Officer in writing to do

so.

(R. BASANT, JUDGE)

Nan/

B.A. NO. 4613 of 2007 -: 3 :-