High Court Kerala High Court

Jayachandran vs The State Of Kerala on 18 March, 2008

Kerala High Court
Jayachandran vs The State Of Kerala on 18 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1703 of 2008()


1. JAYACHANDRAN, AGED 43 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.S.SHANAVASKHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :18/03/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
               B.A. Nos. 1703 & 1706 of 2008
            -------------------------------------------------
         Dated this the 18th day of March, 2008

                               ORDER

Applications for regular bail. The 1st petitioner in

B.A.No.1706/08 is the sole petitioner in B.A.No.1703/08. The

petitioners in B.A.No.1706/08 are alleged to have kept in their

possession 7.7 litres of arrack and 840 litres of Wash and

utensils for distillation on 6/2/08. The 1st petitioner was

arrested at the scene of the crime; where as the 2nd petitioner

surrendered on 12/2/08. Both of them continue in custody

from that date. In B.A.No.1703/08, the 1st petitioner alone is

the accused. The allegation against him is that he was found

to keep in his possession 40 litres of arrack and 700 litres of

Wash and utensils for distillation on 22/1/08. His arrest was

recorded on 7/2/08. He continues in custody from that date.

The learned Public Prosecutor reports that both the accused

B.A. Nos. 1703
& 1706 of 2008 -: 2 :-

have criminal antecedents and they are involved in some earlier

cases – all registered under the Kerala Abkari Act.

2. The learned counsel for the petitioners prays, the

learned Public Prosecutor does not oppose the said prayer on

condition that the Investigator is granted reasonable further

time to complete the investigation and I am satisfied that the

petitioners, who have remained in custody from 6/2/08 and

12/2/08, can now be enlarged on bail subject to appropriate

terms and conditions.

3. In the result:

(a) These applications are allowed. The petitioners shall

be released on bail on the following terms and conditions:

(i) The petitioners shall not be released from custody on

the strength of this order prior to 1/4/08. The Investigator

shall, in the meantime, make every endeavour to complete the

investigation.

(ii) The petitioners shall execute bonds for Rs.1,00,000/-

(Rupees one lakh only) each in each case with two solvent

sureties each for the like sum to the satisfaction of the learned

Magistrate.

(iii) The petitioners shall make themselves available for

interrogation before the Investigating Officer on all Mondays and

B.A. Nos. 1703
& 1706 of 2008 -: 3 :-

Fridays between 10 a.m. and 12 noon for a period of three

months from the date of their release and thereafter as and when

directed by the Investigating Officer in writing to do so.

(R. BASANT, JUDGE)
Nan/