High Court Kerala High Court

Sankaran vs The Excise Inspector on 1 October, 2007

Kerala High Court
Sankaran vs The Excise Inspector on 1 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5867 of 2007()


1. SANKARAN,S/O.THAMU,PRIKKACHALIL,
                      ...  Petitioner

                        Vs



1. THE EXCISE INSPECTOR,KUNNAMANGALAM
                       ...       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 :01/10/2007

 O R D E R
                            R.BASANT, J.
                         ----------------------
                       B.A.No.5867 of 2007
                   ----------------------------------------
              Dated this the 1st day of October 2007

                              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 16 litres of wash on

12/9/2007. He was arrested and continues in custody from that

date. The petitioner was earlier arrayed as an accused in one

crime under the Kerala Abkari Act. He has already been found

not guilty and acquitted in that case, 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 granted reasonable

further time to complete the investigation and I am satisfied that

regular bail can be granted to the petitioner subject to

appropriate conditions.

3. In the result, this petition is allowed. The petitioner

can now be enlarged on bail on the following terms and

conditions:

B.A.No.5867/07 2

i) The petitioner shall not be released on bail on the

strength of this order prior to 08/10/2007. 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)
jsr

B.A.No.5867/07 3

B.A.No.5867/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007