High Court Kerala High Court

K.K.Mohandas vs State Of Kerala Represented By The on 22 November, 2007

Kerala High Court
K.K.Mohandas vs State Of Kerala Represented By The on 22 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7181 of 2007()


1. K.K.MOHANDAS,S/O.KANDAN
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.LALJI P.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :22/11/2007

 O R D E R
                             R.BASANT, J.
                          ----------------------
                        B.A.No.7181 of 2007
                    ----------------------------------------
            Dated this the 22nd day of November 2007

                               O R D E R

Application for regular bail. The petitioner faces

allegations under the Kerala Abkari Act. A lorry loaded with

8,540 litres of spirit was found abandoned in the jurisdiction of

Pulpally police station on 29/6/2007. I have already adverted to

facts in detail in the bail applications which I have considered

and disposed of by now. The petitioner was arrested on

27/9/2007. Investigation is not complete. I had occasions to

comment on the quality of the investigation. There is no

controversy now that the investigation cannot be completed by

27/11/2007.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer on

condition that the investigating officers are given the full

complement of sixty days to complete the investigation and I am

satisfied that regular bail can be granted to the petitioner with

effect from 26/11/2007. Appropriate conditions can of course be

imposed.

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

shall be enlarged on bail on the following terms and conditions:

B.A.No.7181/07 2

i) The petitioner shall not be released on bail on the

strength of this order prior to 26/11/2007. The investigating

officer shall, in the meantime, make every endeavour to

complete the investigation.

ii) He shall execute a bond for Rs.2,00,000/- (Rupees

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

the satisfaction of the learned Magistrate.

iii) The petitioner shall appear before the Pulpally police

station between 10 a.m and 12 noon on all Mondays,

Wednesdays and Fridays for a period of three months from the

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

investigating officer from time to time. It is made clear that

during this period, the investigating officer shall be at liberty to

direct the petitioner in writing to appear before him on any date

also.

(R.BASANT, JUDGE)
jsr

B.A.No.7181/07 3

B.A.No.7181/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007