IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7929 of 2007()
1. VIJAYAKUMAR, S/O.SUKUMARAN,
... Petitioner
Vs
1. STATE OF KERALA REP. BY PUBLIC
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :04/01/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 7929 OF 2007 A
````````````````````````````````````````````````````
Dated this the 4th day of January, 2008
O R D E R
Application for regular bail. The petitioner faces
allegations under the Kerala Abkari Act. The petitioner was
allegedly found to be in possession of 7 litres of arrack on
7.12.07. He was arrested and continues in custody from that
date. The petitioner has two other crimes under the Kerala
Abkari Act registered against him earlier, submits the learned
Public Prosecutor.
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not oppose the said prayer on
condition that the investigating officer is given reasonable
further time to complete the investigation and I am satisfied
that the petitioner can now be directed to be released on bail
subject to appropriate conditions.
3. In the result, this petition is allowed. The petitioner
shall be enlarged on bail on the following terms and
BA.7929/07
: 2 :
conditions:
i) The petitioner shall not be released on bail on the
strength of this order prior to 14.1.2008. The investigating
officer shall, in the meantime, make every endeavour to
complete the investigation.
ii) He shall execute a bond for Rs.50,000/-
(Rupees fifty thousand 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 between 10 a.m
and 12 noon on all Mondays and Fridays for a period of two
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)
aks