IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4719 of 2007()
1. SURABALAN, S/O. RAGHAVAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. EXCISE INSPECTOR, KAYAMKULAM.
For Petitioner :SRI.N.NAGARESH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :06/08/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 4719 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of August, 2007
O R D E R
Application for regular bail. The petitioner was allegedly
found to be in possession of 5 litres of arrack on 15.7.2007. The
petitioner later surrendered before the learned Magistrate on
21.7.2007 and he continues in custody from that date. The learned
Prosecutor submits that there are two earlier crimes to the credit of
the petitioner, both under the Kerala Abkari Act.
2. The learned counsel for the petitioner prays, the learned
Prosecutor does not seriously oppose the said prayer on condition that
the Investigator is granted reasonable further time to complete the
investigation 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. 4719 of 2007
2
(a) The petitioner shall not be released from custody on the strength
of this order prior to 13.8.2007. The Investigators 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
noon for a period of three months and thereafter as and when directed by
the Investigating Officer in writing to do so.
(R. BASANT)
Judge
tm