High Court Kerala High Court

Ajayan vs State Of Kerala on 24 October, 2007

Kerala High Court
Ajayan vs State Of Kerala on 24 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6499 of 2007()


1. AJAYAN, AGED 24 YEARS, S/O.PODIYAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.R.BINDU (SASTHAMANGALAM)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :24/10/2007

 O R D E R
                            R.BASANT, J.
                         ----------------------
                       B.A.No.6499 of 2007
                   ----------------------------------------
            Dated this the 24th day of October 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 4 litres of arrack on

06/10/2007. He was arrested on 09/10/2007 and continues in

custody from that date. The learned Public Prosecutor submits

that the petitioner has one more case under the Kerala Abkari

Act registered against him.

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

can now be enlarged on bail on the following terms and

conditions:

B.A.No.6499/07 2

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

strength of this order prior to 31/10/2007. 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)
jsr

B.A.No.6499/07 3

B.A.No.6499/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007