High Court Kerala High Court

Aravindakshan vs The State Of Kerala on 3 March, 2008

Kerala High Court
Aravindakshan vs The State Of Kerala on 3 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1294 of 2008()


1. ARAVINDAKSHAN, S/O. SHANMUGHAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :03/03/2008

 O R D E R
                                 R.BASANT, J.

                              ----------------------

                            B.A.No.1294 of 2008

                        ----------------------------------------

                  Dated this the 3rd day of March 2008


                                   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 20 litres of wash and

utensils for distillation on 09/02/2008. He was arrested and

continues in custody from that date. The petitioner has one

other case also registered under the Kerala Abkari Act against

him, 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 which shall ensure the interests of a

proper and efficient investigation.

3. In the result, this petition is allowed. The petitioner

shall be enlarged on bail on the following terms and conditions:

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

strength of this order prior to 10/03/2008. The investigating

B.A.No.1294/08 2

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.1294/08 3

B.A.No.1294/08 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007