IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 8142 of 2007()
1. BIMAL.B., S/O.BRAHMANANDAN,
... Petitioner
Vs
1. EXCISE INSPECTOR, BADIADKA EXCISE
... Respondent
2. STATE REP. BY PUBLIC PROSECUTOR,
For Petitioner :SRI.T.A.RAMADASAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :08/01/2008
O R D E R
R.BASANT, J
------------------------------------
B.A.No.8142 of 2007 and
B.A.No.66 of 2008
-------------------------------------
Dated this the 8th day of January, 2008
ORDER
Applications for regular bail. Petitioners are co-accused in a
crime registered under the Kerala Abkari Act. On 07.11.07, both
the petitioners were allegedly involved in the transportation of
3,200 litres of spirit in a vehicle. They were arrested on that day.
They continue in custody from that date. Investigation is in
progress. Final report has not been filed yet.
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 can now be enlarged on bail. A
period of 60 days having elapsed from the date of the first arrest
and the final report having not been filed yet, I am satisfied that
the petitioners can be released on bail subject to appropriate
terms and conditions.
3. In the result, these applications are allowed. The
petitioners shall be released on bail on the following terms and
conditions.
B.A.No.8142 of 2007 and
B.A.No.66 of 2008 2
i) The petitioners shall execute bonds for Rs.2,00,000/-
(Rupees Two lakhs only) each with two solvent sureties each for
the like sum to the satisfaction of the learned Magistrate;
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
and thereafter as and when directed by the Investigating Officer
in writing to do so;
iii) The petitioners shall not leave the Sessions Division of
Kasaragod during the said period of 3 months without the prior
permission of the learned Magistrate.
(R.BASANT, JUDGE)
rtr/-