High Court Kerala High Court

Antony @ Anakkombu Antony vs The State Of Kerala on 17 September, 2007

Kerala High Court
Antony @ Anakkombu Antony vs The State Of Kerala on 17 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5546 of 2007()


1. ANTONY @ ANAKKOMBU ANTONY, 61 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :17/09/2007

 O R D E R
                            R.BASANT, J.
                         ----------------------
                       B.A.No.5546 of 2007
                   ----------------------------------------
           Dated this the 17th day of September 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 375 x 20 (7.5 litres) of

IMFL on 24/8/2007. He was arrested on 31/8/2007 and

continues in custody from that date. The petitioner has already

been found guilty, convicted and sentenced in one other crime

under the Kerala Abkari Act, submits the learned Public

Prosecutor.

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.5546/07 2

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

strength of this order prior to 24/09/2007. 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 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)
jsr

B.A.No.5546/07 3

B.A.No.5546/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007