High Court Kerala High Court

Yasodharan vs State Of Kerala on 29 April, 2008

Kerala High Court
Yasodharan vs State Of Kerala on 29 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2662 of 2008()


1. YASODHARAN, S/O.KUNJUPILLAI
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.RASHEED C.NOORANAD

                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. 2662 of 2008
                 - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 29th day of April, 2008

                              O R D E R

Application for regular bail. The petitioner faces

allegations under the Kerala Abkari Act. He was allegedly

found to be in possession of 35 litres of arrack on 8.11.2007.

The petitioner has seven other crimes under the Abkari Act

registered against him. He was arrested on 17.2.2008 in one

such crimes. His arrest in this case was recorded on 3.3.2008.

Investigation is not complete. Final report has not been filed.

The learned Prosecutor submits that there is no prospect of the

final report being filed prior to 3.5.2008, on which date the

petitioner will be entitled for bail by default under the proviso to

Section 167(2) Cr.P.C., submits the learned Prosecutor.

2. 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. 2662 of 2008
2

(a) The petitioner shall not be released from custody on the

strength of this order prior to 3.5.2008. 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 and thereafter as and when

directed by the Investigating Officer in writing to do so.

(R. BASANT)
Judge

tm