IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 8054 of 2007()
1. GOPI, S/O.GOVINDHAN, POYYAKKARAN HOUSE,
... Petitioner
2. GIRISH, S/O.MADHAVAN,
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.A.C.DEVY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :04/01/2008
O R D E R
R. BASANT, J.
-------------------------------------------
B.A. NO. 8054 of 2007
-------------------------------------------------
Dated this the 4th day of January, 2008
ORDER
Application for regular bail. The petitioners face
allegations under the Kerala Abkari Act. They were allegedly
found to be in possession of 17 litres of arrack on 10/12/07.
They were arrested and continue in custody from that date.
2. The learned counsel for the petitioners 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
petitioners can now be directed to be enlarged on bail subject
to appropriate terms and conditions.
3. In the result:
(a) This application is allowed. The petitioners shall be
released on bail on the following terms and conditions:
(i) The petitioners shall not be released from custody on
the strength of this order prior to 10/1/08. The Investigator
shall, in the meantime, make every endeavour to complete the
B.A. NO. 8054 of 2007 -: 2 :-
investigation.
(ii) The petitioners shall execute bonds for Rs.50,000/-
each with two solvent sureties each for the like sum to the
satisfaction of the learned Magistrate.
(iii) The petitioners shall make themselves 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/