IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 364 of 2008()
1. SASI @ THANKAMANI, S/O. RAGHAVAN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :23/01/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 364 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of January, 2008
O R D E R
Application for regular bail. The petitioner was allegedly
found to be in possession of 10 litres of arrack on 2.1.2008. He
was arrested and continues in custody from that date. The
petitioner has no history of any criminal antecedents, submits the
learned Prosecutor.
2. The learned counsel for the petitioner prays, the learned
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.
3. In the result:
1) This application is allowed.
2) The petitioner shall be released on bail on the following
terms and conditions.
B.A.No. 364 of 2008
2
(a) The petitioner shall not be released from custody on the
strength of this order prior to 30.1.2008. The police shall in the
meantime make every endeavour to complete the investigation.
(b) He shall execute a bond for Rs.50,000/- (Rupees fifty
thousand only) with two solvent sureties each for the like sum to be
satisfaction of the learned Magistrate.
(c) He shall make himself available for interrogation before the
Investigating Officer on all Mondays and Fridays between 10 a.m.
and 12 for a period of two months and thereafter as and when directed
by the Investigating Officer in writing to do so.
(R. BASANT)
Judge
tm