High Court Kerala High Court

K.K.Raju vs State Of Kerala on 19 March, 2008

Kerala High Court
K.K.Raju vs State Of Kerala on 19 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1764 of 2008()


1. K.K.RAJU, S/O.KOCHUCHERUKKON,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.V.MANOJ KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :19/03/2008

 O R D E R
                           R. BASANT, J.
             -------------------------------------------------
                      B.A. No. 1764 OF 2008
             -------------------------------------------------
            Dated this the 19th day of March, 2008

                                ORDER

Second application for regular bail. The petitioner faces

allegations under the Kerala Abkari Act. The earlier

application filed by the petitioner was dismissed as per the

order dated 28/2/08 in B.A.No.1025/08. The petitioner remains

in custody from 23/1/08. A large quantity of 7595 litres of

spirit is involved in this crime.

2. The learned Public Prosecutor submits that the

investigation is not over yet. He, in these circumstances,

opposes the bail application; but submits that there is no

prospect of the final report being filed within a period of 60

days from the date of the first remand. In these circumstances,

the learned Public Prosecutor submits that the State has no

objection against the grant of bail with effect from 23/3/2008 –

the date on which the petitioner would become entitled to bail

B.A. No. 1764 OF 2008 -: 2 :-

by default under the proviso to Sec.167(2) of the Cr.P.C.

3. I am, in these circumstances, satisfied that the

petitioner can be granted bail subject to appropriate terms and

conditions.

4. In the result:

(a) This application is allowed. The petitioner shall be

released on bail on the following terms and conditions:

(i) The petitioner shall not be released from custody on the

strength of this order prior to 23/3/08. The Investigator shall, in

the meantime, make every endeavour to complete the

investigation.

(ii) The petitioner shall execute a bond for Rs.1,00,000/-

(Rupees one lakh only) with two solvent sureties each for the

like sum to the satisfaction of the learned Magistrate.

(iii) The petitioner shall make himself available for

interrogation before the Investigating Officer on all Mondays and

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

months from the date of his release and thereafter as and when

directed by the Investigating Officer in writing to do so.

(R. BASANT, JUDGE)
Nan/

B.A. No. 1764 OF 2008 -: 3 :-

He was allegedly found to be in possession of 11 litres of Indian

Made Foreign Liquor on 26/11/07. He was arrested and

continues in custody from that date. The learned Public

Prosecutor submits that the petitioner has two other earlier

cases also registered under the Abkari Act.

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:

(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.50,000/- 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 on all Mondays and

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

and thereafter as and when directed by the Investigating

B.A. No. 1764 OF 2008 -: 4 :-

Officer in writing to do so.

(R. BASANT, JUDGE)

Nan/