High Court Kerala High Court

Basheer vs State Of Kerala on 25 February, 2008

Kerala High Court
Basheer vs State Of Kerala on 25 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1084 of 2008()


1. BASHEER, AGED 27 YEARS, S/O.HASSAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.E.RAFEEK

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :25/02/2008

 O R D E R
                            R. BASANT, J.

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

                        B.A. No. 1084 OF  2008

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

          Dated this the  25th day of  February, 2008


                                 ORDER

Application for regular bail. The petitioner is arrayed as

the 1st accused. He faces allegations under the Kerala Abkari

Act. The 2nd accused was allegedly found to have 20 litres of

spirit in his possession. He was arrested. The petitioner was

not available at the scene at all. The interrogation of the 2nd

accused furnished information to the police that it was the

petitioner who supplied the said spirit to the 2nd accused.

Accordingly, the petitioner was arrested on 26/1/08. He

continues in custody from that date. After the interrogation of

the petitioner, the complicity of A3 and after the interrogation

of A3, the complicity of A4 have now been realised. The

petitioner continues in custody from 26/1/08. The learned

Public Prosecutor reports that the petitioner has no criminal

B.A. No. 1084 OF 2008 -: 2 :-

antecedents. He is not involved in any other Abkari Act

prosecution.

2. The learned counsel for the petitioner prays, the learned

Public Prosecutor does not oppose the said prayer on condition

that appropriate safeguards may be insisted and conditions

imposed and I am satisfied that the petitioner, who has remained

in custody from 26/1/08, can now be directed to be released on

bail subject to appropriate terms and conditions.

3. In the result:

(a) The application is allowed.

(b) The petitioner shall be released on bail on the following

terms and conditions:

(i) The petitioner shall execute a bond for Rs.1,00,000/-

(Rupees one lakh only) with two solvent sureties each for the

like sum to the satisfaction of the learned Magistrate.

(ii) The petitioner 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 and thereafter as and when directed by the

Investigating Officer in writing to do so.

(R. BASANT, JUDGE)

Nan/