IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6248 of 2007()
1. CHANDRAN, S/O. VELUTHAKUNJU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI. K.SHAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :16/10/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.6248 of 2007
----------------------------------------
Dated this the 16th day of October 2007
O R D E R
Application for regular bail. The petitioner faces
allegations under the Kerala Abkari Act. The petitioner was
allegedly found to be in possession of 30 litres of wash on
25/9/2007. He was arrested and continues in custody from that
date. He has no history of any 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 investigating officer is granted reasonable
further time to complete the investigation and I am satisfied that
regular bail can be granted to the petitioner subject to
appropriate conditions.
3. In the result, this petition is allowed. The petitioner
can now be enlarged on bail on the following terms and
conditions:
i) The petitioner shall not be released on bail on the
strength of this order prior to 19/10/2007. The investigating
officer shall, in the meantime, make every endeavour to
complete the investigation.
B.A.No.6248/07 2
ii) He 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 two
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)
jsr
B.A.No.6248/07 3
B.A.No.6248/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007