IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 102 of 2008()
1. GOPALAN NADAR, S/O. AUGUSTIAN NADAR,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :11/01/2008
O R D E R
R. BASANT
-------------------------------------------------
B.A. No. 102 OF 2008
-------------------------------------------------
Dated this the 11th day of January, 2008
ORDER
Application for regular bail. The petitioner faces
allegations under the Kerala Abkari Act. He was allegedly
found to be in possession of 5 litres of arrack when he was
arrested on 26/12/07. He continues in custody from that date.
The petitioner has one other case also under the Kerala Abkari
Act registered against him, 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 Investigator is granted reasonable further
time to complete the investigation and I am satisfied that the
petitioner can now be directed to be enlarged on bail subject to
appropriate terms and conditions.
B.A. No. 102 OF 2008 -: 2 :-
3. In the result:
(a) This application is allowed. The petitioner shall be
released on bail on the following terms and conditions:
(i) The petitioner shall not be released from custody on the
strength of this order prior to 15/1/2008. The Investigator shall,
in the meantime, make every endeavour to complete the
investigation.
(ii) The petitioner shall execute a bond for Rs.50,000/-
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 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)
Nan/
B.A. No. 102 OF 2008 -: 2 :-
2. The learned counsel for the petitioner prays, the learned
Public Prosecutor does not oppose the said prayer and I am
satisfied that the petitioner can now be enlarged on bail subject
to appropriate terms and conditions.
3. In the result:
(a) The application is allowed.
(b) The petitioner shall be released on bail on the following
terms and conditions:
(i) The petitioner shall execute a bond for Rs.50,000/- with
two solvent sureties each for the like sum to the satisfaction of
the learned Magistrate.
(ii) The petitioner 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)
Nan/
B.A. No. 102 OF 2008 -: 2 :-