IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6754 of 2007()
1. JOSE, S/O.GABRIEL, AGED 27,
... Petitioner
2. KUNHUMON, S/O.GABRIEL,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :06/11/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.6754 of 2007
-------------------------------------
Dated this the 6th day of November, 2007
ORDER
Application for regular bail. Petitioners are accused 1 and 2.
Altogether there are 3 accused persons. All the 3 face allegations
under the Kerala Abkari Act. The petitioners were allegedly engaged
in the illicit manufacture of arrack. 500 litres of wash and implements
for distillation were allegedly found in their possession on 13.10.2007.
They were arrested on that day. They continue in custody from that
date. The 3rd accused has been released on bail as per order dated
5.11.07 in B.A.No.6718 of 2007.
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 herein can also be granted bail on identical terms
and conditions.
3. In the result, this application is allowed. The petitioners
shall be released on bail on the following terms and conditions.
i) The petitioners shall not be released from custody on the
strength of this order prior to 17.11.2007. The investigators shall in
the meantime make every endeavour to complete the investigation;
ii) The petitioners shall execute a bond for Rs.1,00,000/-
(Rupees One lakh only) each with two solvent sureties each for the like
sum to the satisfaction of the learned Magistrate;
B.A.No.6754 of 2007 2
ii) The petitioners shall make themselves available for
interrogation before the Investigating Officer between 10 a.m and 12
noon on all Mondays and Fridays for a period of three months from the
date of their release and thereafter as and when directed by the
Investigating Officer in writing to do so.
(R.BASANT, JUDGE)
rtr/-