High Court Kerala High Court

Vamadevan vs State Of Kerala on 1 October, 2007

Kerala High Court
Vamadevan vs State Of Kerala on 1 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5903 of 2007()


1. VAMADEVAN, S/O RAGHAVAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.  K.SHAJ

                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.5903 of 2007
                       -------------------------------------
               Dated this the 1st day of October, 2007

                                    ORDER

Application for regular bail. The petitioner is the 3rd accused.

He along with accused 1 to 3 was allegedly involved in the illicit

transportation of 35 litres of spirit. The petitioner allegedly supplied

such spirit. Accused 1 and 2 were carrying the said spirit on a

motorcycle when they were intercepted. The incident took place on

31.10.06. The petitioner was arrested long later on 21.08.07. The

learned Public Prosecutor points out that there are two earlier crimes

also registered against the petitioner under the Kerala Abkari Act.

Investigation is not complete.

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

Public Prosecutor does not oppose the said prayer on condition that

the investigator is given reasonable further time to complete the

investigation and I am satisfied that the petitioner can now be

directed to be released on bail subject to appropriate terms and

conditions.

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

shall be released on bail on the following terms and conditions.

B.A.No.5903 of 2007 2

i) The petitioner shall not be released on the strength of this

order prior to 08.10.2007. The Investigators shall in the meantime

make every endeavour to complete the investigation;

ii) 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 the satisfaction of the learned Magistrate;

iii) The petitioner shall make herself available for interrogation

before the Investigating Officer from the date of his release between

10 a.m and 12 noon on all Mondays and Fridays for a period of 3

months and thereafter as and when directed by the Investigating

Officer in writing to do so.

(R.BASANT, JUDGE)
rtr/-