High Court Kerala High Court

Gopalan Nadar vs State Of Kerala on 11 January, 2008

Kerala High Court
Gopalan Nadar vs State Of Kerala on 11 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 102 of 2008()


1. GOPALAN NADAR, S/O. AUGUSTIAN NADAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :11/01/2008

 O R D E R
                            R. BASANT

            -------------------------------------------------
                     B.A. No. 102 OF 2008
            -------------------------------------------------
         Dated this the 11th day of January, 2008

                               ORDER

Application for regular bail. The petitioner faces

allegations under the Kerala Abkari Act. He was allegedly

found to be in possession of 5 litres of arrack when he was

arrested on 26/12/07. He continues in custody from that date.

The petitioner has one other case also under the Kerala Abkari

Act registered 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 Investigator is granted reasonable further

time to complete the investigation and I am satisfied that the

petitioner can now be directed to be enlarged on bail subject to

appropriate terms and conditions.

B.A. No. 102 OF 2008 -: 2 :-

3. In the result:

(a) 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 15/1/2008. The Investigator shall,

in the meantime, make every endeavour to complete the

investigation.

(ii) The petitioner shall execute a bond for Rs.50,000/-

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 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)
Nan/

B.A. No. 102 OF 2008 -: 2 :-

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

Public Prosecutor does not oppose the said prayer and I am

satisfied that the petitioner can now be enlarged 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.50,000/- 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 two months

and thereafter as and when directed by the Investigating

Officer in writing to do so.

(R. BASANT, JUDGE)

Nan/

B.A. No. 102 OF 2008 -: 2 :-