High Court Kerala High Court

President Mohanan @ Mohanan vs State Of Kerala on 17 December, 2007

Kerala High Court
President Mohanan @ Mohanan vs State Of Kerala on 17 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7819 of 2007()


1. PRESIDENT MOHANAN @ MOHANAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.SIVARAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :17/12/2007

 O R D E R
                             R. BASANT, J.

               ````````````````````````````````````````````````````
                       B.A. No. 7819 OF 2007 B
               ````````````````````````````````````````````````````
            Dated this the 17th day of December, 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 6 litres of arrack on

30/11/2007. He was arrested and continues in custody from

that date. The petitioner has one more crime under the

Kerala Abkari Act registered against him, 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

shall be enlarged on bail on the following terms and

BA.7819/07
: 2 :

conditions:-

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

strength of this order prior to 26/12/2007. The investigating

officer shall, in the meantime, make every endeavour to

complete the investigation.

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)
aks