IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4584 of 2007()
1. VISWAMBHARAN, S/O.NANAN KANI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :30/07/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.4584 of 2007
-------------------------------------
Dated this the 30th day of July, 2007
ORDER
Application for regular bail. The petitioner was allegedly found to
be in possession of 2 litres of arrack in violation of the provisions of
the Kerala Abkari Act. He was arrested and continues in custody from
that date. The learned Public Prosecutor submits that the petitioner
has no history of criminal antecedents.
2. The learned counsel for the petitioner prays, the learned
Public Prosecutor does not 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, this application is allowed. The petitioner
shall be released on bail on the following terms and conditions.
i) 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 the satisfaction of the learned Magistrate;
ii) The petitioner 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)
rtr/-
2