High Court Kerala High Court

Aboobacker Haji vs State Of Kerala on 2 November, 2007

Kerala High Court
Aboobacker Haji vs State Of Kerala on 2 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6646 of 2007()


1. ABOOBACKER HAJI, S/O.ABBAS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

2. S.H.O., BEKAL POLICE STATION.

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :02/11/2007

 O R D E R
                         R. BASANT, J.
                - - - - - - - - - - - - - - - - - - - - - -
                  B.A.No. 6646 of 2007
                - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 2nd day of November, 2007

                             O R D E R

Application for regular bail. The petitioner is the first

accused. He faces allegations under the Kerala Abkari Act.

350 litres of arrack was allegedly found in the premises of

the second accused, of which the petitioner is the landlord.

There is an allegation that the petitioner had run away from

the scene of the crime when the police party was about to

reach the premises. The petitioner was arrested on

1.10.2007 and he continues in custody from that date. The

application for regular bail filed by the petitioner earlier was

dismissed as per order dt. 11.10.2007 in B.A.No. 6192 of

2007. Facts have been adverted to in detail in that order.

This order must be read in continuation of that order. I am

not hence adverting to facts in any greater detail in this order.

2. The learned counsel for the petitioner prays, the

learned Prosecutor does not oppose the said prayer and I am

B.A.No. 6646 of 2007
2

satisfied that the petitioner can now 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.

(a) The petitioner shall execute a bond for Rs.1,00,000/-

(Rupees one lakh only) with two solvent sureties each for the like

sum to be satisfaction of the learned Magistrate.

(b) 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)
tm                                             Judge