IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6048 of 2007()
1. VASANTHAN, S/O. DAKOJI RAO,
... Petitioner
Vs
1. THE RANGE OFFICER,
... Respondent
2. STATE, REP. BY PUBLIC PROSECUTOR,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :04/10/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - - - - - -
B.A.Nos. 6048 & 6049 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of October, 2007
O R D E R
These applications are for regular bail by the same petitioner
and his earlier applications were dismissed by common order
dt.17.9.2007. Facts have been adverted to in detail in the said
common order. This order must be read in continuation of the said
order. I am hence not adverting to facts in any greater detail in this
order. The petitioner was allegedly found to be in possession and
transporting 6 x 200 x 100 ml. and 1500 x 100 ml. of arrack in
packets on two different occasions – on 1.7.07 and 14.8.2007. He
continues in custody from 14.8.2007.
2. The learned counsel for the petitioner prays, the learned
Prosecutor does not oppose the said prayer on condition that the
Investigator is given the full compliment of 60 days to complete the
investigation and I am satisfied that the petitioner can now be
directed to be enlarged on bail subject to appropriate terms and
conditions.
B.A.Nos. 6048 & 6049 of 2007
2
3. In the result:
1) This application is allowed.
2) The petitioner shall be released on bail on the following terms and
conditions.
(a) The petitioner shall not be released from custody on the strength
of this order prior to 14.10.2007. 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) in each case 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
Kasaragod Excise Range on all Mondays, Wednesdays and Fridays
between 10 a.m. and 12 noon for a period of three months and thereafter as
and when directed by the Investigating Officer in writing to do so.
(R. BASANT)
Judge
tm