High Court Kerala High Court

K.Sunil vs The Excise Inspector on 29 April, 2008

Kerala High Court
K.Sunil vs The Excise Inspector on 29 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2615 of 2008()


1. K.SUNIL, S/O.RAMAPPA, BEERANTHVAYAL,
                      ...  Petitioner

                        Vs



1. THE EXCISE INSPECTOR
                       ...       Respondent

2. STATE REP. BY PUBLIC PROSECUTOR

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :29/04/2008

 O R D E R
                             R.BASANT, J
                      ------------------------------------
                       B.A.No.2615 of 2008
                     -------------------------------------
               Dated this the 29th day of April, 2008

                                  ORDER

Application for regular bail. Petitioner faces allegations

under the Kerala Abkari Act. He was allegedly found to be in

possession of 10 litres of arrack (100 ml X 100 packets) on

09.04.08. He was arrested and continues in custody from that

date. The learned Public Prosecutor points out that the petitioner

has one other crime also registered under the Kerala Abkari Act

against him.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer on

condition that the investigator is given reasonable further time to

complete the investigation and I am satisfied that the petitioner

can now be directed to be released on bail subject to appropriate

terms and conditions.

3. In the result, this application is allowed. The petitioner

shall be released on bail on the following terms and conditions.

B.A.No.2615 of 2008 2

i) The petitioner shall not be released on the strength of

this order prior to 09.05.2008. The Investigators shall in the

meantime make every endeavour to complete the investigation;

ii) The petitioner shall execute a bond for Rs.50,000/-

(Rupees Fifty thousand 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 between 10 a.m and

12 noon on all Mondays and Fridays for a period of 2 months from

the date of his release and thereafter as and when directed by

the Investigating Officer in writing to do so.

(R.BASANT, JUDGE)
rtr/-