IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 449 of 2008()
1. JAYAKUMAR, S/O.PADMANABHAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY SUB
... Respondent
For Petitioner :SRI.M.G.KARTHIKEYAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :25/01/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 449 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 25th day of January, 2008
O R D E R
Application for regular bail. The petitioner faces
allegations under the Kerala Abkari Act. He was allegedly
involved in the transportation of 350 litres of spirit on
17.10.2007. He has been arrayed as the first accused. He was
arrested on 26.11.2007 and he continues in custody from that
date. Investigation is not complete. Final report has not been
filed yet.
2. The learned counsel for the petitioner prays, the
learned Prosecutor does not oppose the said prayer and I am
satisfied that the petitioner can now be granted regular bail by
default under the proviso to Section 167 Cr.P.C.
3. In the result:
1) This application is allowed.
2) The petitioner shall be released on bail on the following
terms and conditions.
B.A.No. 449 of 2008
2
(a) The petitioner 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.
(b) 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 and thereafter as and when
directed by the Investigating Officer in writing to do so.
(R. BASANT)
Judge
tm