High Court Kerala High Court

Mohanan vs State Of Kerala on 10 December, 2007

Kerala High Court
Mohanan vs State Of Kerala on 10 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7602 of 2007()


1. MOHANAN, S/O.THANKAPPAN, KARIKKATHIL
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.A.MUHAMMED RAFFI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :10/12/2007

 O R D E R
                          R. BASANT, J.
              --------------------------------------------
                     B.A. NO. 7602 of 2007
              --------------------------------------------
         Dated this the 10th day of December, 2007

                              ORDER

Application for regular bail. The petitioner faces

allegations under the Kerala Abkari Act. He was allegedly

found to be in possession of 50 litres of Wash on 13/11/07.

Investigation is in progress. The petitioner continues in

custody from that date. The petitioner has no criminal

antecedents, 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 time till 13/12/2007

to complete the investigation and I am satisfied that the

petitioner can now be enlarged on bail subject to appropriate

terms and conditions.

3. In the result:

(a) This application is allowed. The petitioner shall be

released on bail on the following terms and conditions:

B.A. NO. 7602 of 2007 -: 2 :-

(i) The petitioner shall not be released from custody on the

strength of this order prior to 13/12/07. 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/