High Court Kerala High Court

Johny vs State Of Kerala Represented By … on 5 November, 2007

Kerala High Court
Johny vs State Of Kerala Represented By … on 5 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6663 of 2007()


1. JOHNY, S/O.JOHNY, ASWATHY BHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :05/11/2007

 O R D E R
                                 R.BASANT, J
                          ------------------------------------
                           B.A.No.6663 of 2007
                         -------------------------------------
               Dated this the 5th day of November, 2007

                                      ORDER

Application for regular bail. The petitioner is the 5th accused. He

along with co-accused faces allegations under the Kerala Abkari Act.

The activity of distillation was going on allegedly for and on behalf of

and at the instance of the petitioner herein. When the police party

reached the scene, 4 accused persons were allegedly engaged in the

act of distillation. 15 litres of arrack and 600 litres of wash were

seized. 3 accused persons (accused 1 to 3) were arrested. The 4th

person ran away from the scene. There is no case for the police that

the petitioner is the one who ran away. The activity was allegedly

going on at the instance of the petitioner. Those arrested at the scene

of crime on 1.9.07 have now been enlarged on bail by this Court as per

order dated 08.10.07. The petitioner was arrested on 30.09.07. His

arrest in this crime was recorded on 9.10.07. He continues in custody

from that date. The learned Public Prosecutor submits that the

petitioner has one other crime (the one in which he was arrested on

30.09.07) also to his credit under the Kerala Abkari Act.

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

Public Prosecutor does not oppose the said prayer on condition that

B.A.No.6663 of 2007 2

the investigator is given reasonable 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.

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

order prior to 15.11.2007. 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 himself available for interrogation

before the Investigating Officer between 10 a.m and 12 noon on all

Mondays and Fridays for a period of 2 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)
rtr/-