High Court Kerala High Court

Kunjunny @ Kumaran vs State Of Kerala Represented By … on 4 July, 2007

Kerala High Court
Kunjunny @ Kumaran vs State Of Kerala Represented By … on 4 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4010 of 2007(K)


1. KUNJUNNY @ KUMARAN, 47 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/07/2007

 O R D E R
                                   R. BASANT, J.

                     - - - - - - - - - - - - - - - - - - - - - - - - - - -

                        B.A.Nos. 4010  & 4025   of   2007

                    - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                     Dated this the 3rd  day of   July, 2007


                                       O R D E R

Application for regular bail. The petitioners are accused 1 and

2 in a crime registered under the provisions of the Kerala Abkari

Act. The crux of the allegations is that they were found to carry 10

litres of arrack in their possession. The first accused was arrested on

7.6.2007. The second accused took to his heels and he surrendered

later on 12.6.2007. They continue in custody from the respective

dates of their arrest. The learned Prosecutor submits that both the

accused are involved in other similar crimes – one each.

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

Prosecutor does not seriously oppose the said prayer on condition that

the Investigator is granted reasonable further time to complete the

investigation I am satisfied that the petitioner can now be directed to

be enlarged on bail subject to appropriate terms and conditions. In

the nature of the antecedents of the petitioners, I find merit in the

submission of the learned Prosecutor that the Investigators may be

given some further time to complete the investigation.

B.A.Nos. 4010 & 4025 of 2007

2

3. In the result:

1) This application is allowed.

2) The petitioner shall be released on bail on the following terms and

conditions.

(a) The petitioners shall not be released from custody on the strength

of this order prior to 13.7.2007. The Investigators shall in the meantime

make every endeavour to complete the investigation.

(b) They shall execute bonds for Rs.50,000/- (Rupees fifty

thousand only) each with two solvent sureties each for the like sum to be

satisfaction of the learned Magistrate.

(c) They shall make themselves available for interrogation before the

Investigating Officer on all Mondays and Fridays between 10 a.m. and 12

noon for a period of three months and thereafter as and when directed by

the Investigating Officer in writing to do so.

(R. BASANT)

Judge

tm