High Court Kerala High Court

Regi vs State Of Kerala on 13 July, 2007

Kerala High Court
Regi vs State Of Kerala on 13 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4336 of 2007()


1. REGI, S/O VARGHESE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. EXCISE RANGE OFFICER,

                For Petitioner  :SRI.SAIBY JOSE KIDANGOOR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/07/2007

 O R D E R
                                 R. BASANT, J.

                        - - - - - - - - - - - - - - - - - - - - - -

                           B.A.No.  4336  of   2007

                        - - - - - - - - - - - - - - - - - - - - - -

                   Dated this the 13th day of   July, 2007


                                     O R D E R

Application for regular bail. Allegations are raised under the

Kerala Abkari Act. The petitioner is the second accused. He, along

with the co-accused/A1, was allegedly found to be in possession of

21 litres of arrack on 4.7.2007. He was arrested and continues in

custody from that date. The learned Prosecutor points out that there

is no record of any criminal antecedents against the petitioner.

2. The learned counsel for the petitioner prays, the learned

Prosecutor does not seriously oppose the said prayer on condition that

the Investigator is granted reasonable further time to complete the

investigation I am satisfied that the petitioner can now be directed to

be enlarged on bail subject to appropriate terms and conditions.

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. 4336 of 2007

2

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

of this order prior to 23.7.2007. The Investigators shall in the meantime

make every endeavour to complete the investigation.

(b) He shall execute a bond for Rs.50,000/- (Rupees fifty thousand

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 two months and thereafter as and when directed by the

Investigating Officer in writing to do so.

(R. BASANT)

Judge

tm