IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2599 of 2008()
1. AJI KUMAR. R., S/O.RAGHAVAN
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE
... Respondent
2. STATE REP; BY PUBLIC PROSECUTOR
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :29/04/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 2599 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of April, 2008
O R D E R
Second application for regular bail. The petitioner is the 4th
accused in a crime registered under the Kerala Abkari Act. The
crux of the allegations is that the petitioner was involved in the
transportation of 3775 litres of spirit, which was being
transported into Kerala from Tamil Nadu by accused 1 and 2,
who were the crew of a vehicle, which was intercepted by the
police. I have adverted to the facts in detail in the order
referred above. This order must be read in continuation of that
order. I am not hence adverting to facts in any greater detail in
this order. Investigation is not complete. Final report has not
been filed yet. The petitioner was arrested on 9.3.2008.
2. The learned Prosecutor reports that there is no prospect
of the final report being filed prior to 9.5.2008. In these
circumstances he submits that the State has no objection in
regular bail being granted to the petitioner w.e.f. 9.5.2008.
B.A.No. 2599 of 2008
2
3. I am satisfied that the petitioner can be granted regular bail,
subject to appropriate terms and conditions.
4. The petitioner shall not be released from custody on the
strength of this order prior to 9.5.2008. The Investigators shall in the
meantime make every endeavour to complete the investigation.
(b) He 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.
(c) 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 from the date of his release
and thereafter as and when directed by the Investigating Officer in
writing to do so.
(R. BASANT)
Judge
tm