IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3727 of 2007()
1. ANILKUMAR, AGED ABOUT 28 YEARS OLD,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.V.JAYAPRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :20/06/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.3727 of 2007
-------------------------------------
Dated this the 20th day of June, 2007
ORDER
Application for regular bail. Petitioner is the 2nd accused. He
had allegedly transported 7315 litres of spirit in a vehicle on
19.04.2007. He was intercepted and arrested on that date. He
continues in custody from that date. The learned counsel for the
petitioner submits that the petitioner is innocent. At any rate, a
period of 60 days having elapsed from the date of first remand and
the final report having not been filed, the petitioner is entitled to bail
as right by default, submits the learned counsel for the petitioner.
The learned Public Prosecutor accepts that the petitioner is entitled
for bail by default under Section 167 Cr.P.C. Investigation having not
been completed so far, I am satisfied notwithstanding the gravity of
the offence alleged that bail must be granted to the petitioner in these
circumstances.
2. In the result, this application is allowed. The petitioner
shall be released on bail on the following terms and conditions.
i) The petitioner shall execute a bond for Rs.3 lakhs with two
solvent sureties each for the like sum to the satisfaction of the learned
Magistrate;
B.A.No.3727 of 2007 2
ii) The petitioner shall make himself available for
interrogation before the Investigating Officer between 10 a.m and 1
p.m on all Mondays and Fridays until further orders;
iii) The petitioner shall not leave the Sessions divisions of
Kollam until further orders without appropriate direction of the
learned Magistrate.
(R.BASANT, JUDGE)
rtr/-