High Court Kerala High Court

Aji Kumar. R. vs The Sub Inspector Of Police on 29 April, 2008

Kerala High Court
Aji Kumar. R. vs The Sub Inspector Of Police on 29 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2599 of 2008()


1. AJI KUMAR. R., S/O.RAGHAVAN
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE
                       ...       Respondent

2. STATE REP; BY PUBLIC PROSECUTOR

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :29/04/2008

 O R D E R
                           R. BASANT, J.
                 - - - - - - - - - - - - - - - - - - - - - -
                    B.A.No. 2599 of 2008
                 - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 29th day of April, 2008

                              O R D E R

Second application for regular bail. The petitioner is the 4th

accused in a crime registered under the Kerala Abkari Act. The

crux of the allegations is that the petitioner was involved in the

transportation of 3775 litres of spirit, which was being

transported into Kerala from Tamil Nadu by accused 1 and 2,

who were the crew of a vehicle, which was intercepted by the

police. I have adverted to the facts in detail in the order

referred above. This order must be read in continuation of that

order. I am not hence adverting to facts in any greater detail in

this order. Investigation is not complete. Final report has not

been filed yet. The petitioner was arrested on 9.3.2008.

2. The learned Prosecutor reports that there is no prospect

of the final report being filed prior to 9.5.2008. In these

circumstances he submits that the State has no objection in

regular bail being granted to the petitioner w.e.f. 9.5.2008.

B.A.No. 2599 of 2008
2

3. I am satisfied that the petitioner can be granted regular bail,

subject to appropriate terms and conditions.

4. The petitioner shall not be released from custody on the

strength of this order prior to 9.5.2008. The Investigators shall in the

meantime make every endeavour to complete the investigation.

(b) He shall execute a bond for Rs.1,00,000/- (Rupees one lakh

only) with two solvent sureties each for the like sum to be satisfaction

of the learned Magistrate.

(c) He 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

tm