IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1889 of 2008()
1. ANIL @ VIRAYAN ANI, S/O.APPUKUTTAN,
... Petitioner
2. SURESH @ SURAN, LAKSHOM VEEDU,
Vs
1. STATE OF KERALA REP. BY THE PUBLIC
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :31/03/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 1889 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 31st day of March, 2008
O R D E R
Application for regular bail. The petitioners are accused 2
and 3 (not A1 and 2 as shown in the petition, submits the learned
Prosecutor). Altogether there are three accused persons. On the
night of 26.2.2008, the accused persons were all allegedly found
involved in the activity of distillation of arrack. 70 litres of
arrack were allegedly seized. The petitioners were apprehended
at the spot. They continue in custody from 26.2.2008. The
learned Prosecutor reports that the petitioners have no history of
any criminal antecedents.
2. The learned counsel for the petitioners pray, the learned
Prosecutor does not oppose the said prayer on condition that the
Investigators may be granted reasonable further time to complete
the investigation and I am satisfied that the petitioners can now
be directed to be enlarged on bail subject to appropriate terms
and conditions.
B.A.No. 1889 of 2008
2
5. In the result:
1) These applications are allowed.
2) The petitioners shall be released on bail on the following
terms and conditions.
a) The petitioners shall not be released from custody on the
strength of this order prior to 11.4.2008. The Investigators shall in the
meantime make every endeavour to complete the investigation.
(b) The petitioners shall execute bonds for Rs.50,000/- (Rupees
fifty thousand only) each with two solvent sureties each for the like
sum to be satisfaction of the learned Magistrate.
(b) They shall make themselves available for interrogation
before the Investigating Officer on all Mondays and Fridays between
10 a.m. and 12 noon for a period of two months and thereafter as and
when directed by the Investigating Officer in writing to do so.
(R. BASANT)
Judge
tm