High Court Kerala High Court

Chembrammal Sreedharan vs State Of Kerala on 19 March, 2008

Kerala High Court
Chembrammal Sreedharan vs State Of Kerala on 19 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1595 of 2008()


1. CHEMBRAMMAL SREEDHARAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.K.KUNHABDULLA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :19/03/2008

 O R D E R
                          R. BASANT, J.

              -------------------------------------------
                    B.A. NO. 1595 of 2008
              -------------------------------------------
          Dated this the 19th day of March, 2008

                              ORDER

Application for regular bail. The petitioner is arrayed as

the 1st accused in a crime and he faces allegations under the

Kerala Abkari Act. 770 litres of Wash was allegedly seized

from the possession of the petitioner as well as two others on

29/8/08. All the accused persons ran away. Two of them

were subsequently apprehended. They have already been

enlarged on bail. The petitioner had come to this Court with a

prayer for grant of anticipatory bail and by order dated 15/2/08

in B.A.No.564/08 the said application was dismissed. The

petitioner later surrendered before the learned Magistrate on

16/2/08. He continues in custody from that date. The learned

Public Prosecutor reports that the petitioner has no history of

any criminal antecedents.

2. In the absence of opposition, it is not necessary for

B.A. NO. 1595 of 2008 -: 2 :-

me to advert to the facts in detail in this order. Facts have

already been adverted to in detail in the earlier order dated

15/2/08 referred above.

3. 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.

4. 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 24/3/08. The Investigator shall, in

the meantime, make every endeavour to complete the

investigation.

(ii) The petitioner shall execute a bond for Rs.1,00,000/-

(Rupees one lakh only) 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

B.A. NO. 1595 of 2008 -: 3 :-

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/