IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5009 of 2007()
1. ANILKUMAR, S/O. RAGHAVAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.GEORGE MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :16/08/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
B.A.No.5009 of 2007
= = = = = = = = = = = = = =
Dated this the 16th day of August, 2007
ORDER
Application for regular bail. Allegations are raised under
the provisions of the Kerala Abkari Act. The petitioner was
allegedly found to be in possession of 700 ml of arrack on
04.08.2007. The petitioner was arrested and he continues in
custody from that date. The learned Public Prosecutor submits
that there is no criminal antecedents for the petitioner.
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 the
petitioner can now be enlarged on bail subject to appropriate
conditions.
3. In the result, this application is allowed. The petitioner
shall be released on bail on the following terms and conditions.
i) The petitioner shall not be released from custody on the
strength of this order prior to 20.08.2007. The Investigators
shall in the meantime make every endeavour to complete the
B.A.No.5009 of 2007 2
investigation.
ii)The petitioner shall execute a bond for Rs.25,000/-
(Rupees twenty five 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 as and when
directed by the Investigating Officer in writing to do so.
(R.BASANT, JUDGE)
sj