IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 31 of 2008(A)
1. ANIL KUMAR, S/O. KUMARAN, AGED 30 YEARS,
... Petitioner
2. RATHEESH BABU, S/O. BABU, AGED 30,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :DR.V.N.SANKARJEE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :07/01/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 31 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 7th day of January, 2008
O R D E R
Application for regular bail. The petitioners face
allegations under the Kerala Abkari Act. They were allegedly
found to be in possession of 420 litres of spirit. They were
arrested on 6.11.2007 and continue in custody from that date.
Investigation is complete. Final report has already been filed
also.
2. The learned counsel for the petitioners prays, the
learned Prosecutor does not oppose the said prayer and I am
satisfied that the petitioners can now be enlarged on bail subject
to appropriate terms and conditions.
3. In the result:
1) This application is allowed.
2) The petitioners shall be released on bail on the
following terms and conditions.
B.A.No. 31 of 2008
2
(a) The petitioners shall execute bonds for Rs.2,00,000/-
(Rupees two lakhs only) each with two solvent sureties each for the
like sum to be satisfaction of the learned Magistrate.
(b) They shall make themselves available for interrogation
before the Investigating Officer between 5 p.m. and 6 p.m. on the
first Mondays of all English calender months until the case against
them is finally disposed of.
) They shall surrender their passports, if any, before the learned
Magistrate. If they have no passports, affidavits to that effect shall be
filed before the learned Magistrate.
(d) They shall not leave the State of Kerala without the prior
permission of the learned Magistrate until the case against them is
disposed of.
(R. BASANT)
Judge
tm