IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4001 of 2007()
1. A.GIRISH, S/O.SANJEEVA POOJARY,
... Petitioner
2. A.VINAYAKUMAR, S/O.SUNDARA, AGE 19,
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. EXCISE INSPECTOR, KUMBALA EXCISE RANGE.
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :03/07/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.4001 of 2007
-------------------------------------
Dated this the 3rd day of July, 2007
ORDER
Application for regular bail. The petitioners face allegations
under the Kerala Abkari Act. They were allegedly found to be kept in
their possession 650 X 100 (65 litres) of Karnataka arrack. They
were arrested and they continue in custody from 09.06.2007.
2. The learned counsel for the petitioners prays, the learned
Public Prosecutor does not seriously oppose the said prayer on
condition that the Investigator is given reasonable further time to
complete the investigation and I am satisfied that the petitioners can
now be enlarged on bail subject to appropriate terms and conditions.
The learned Public Prosecutor submits that the petitioners are not
involved in any other previous crime.
3. In the result, this application is allowed. The petitioners
shall be released on bail on the following terms and conditions.
i) The petitioners shall not be released on the strength of
this order prior to 17.07.2007. The Investigators shall in the
meantime make every endeavour to complete the investigation
ii) The petitioners shall execute bonds for Rs.75,000/-
(Rupees Seventy five thousand only) each with two solvent sureties
each for the like sum to the satisfaction of the learned Magistrate;
B.A.No.4001 of 2007 2
iii) The petitioners shall make themselves 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 their release and thereafter as and when directed by the
Investigating Officer in writing to do so.
(R.BASANT, JUDGE)
rtr/-