High Court Kerala High Court

Jayakrishnan vs The State Of Kerala on 2 July, 2007

Kerala High Court
Jayakrishnan vs The State Of Kerala on 2 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3974 of 2007()


1. JAYAKRISHNAN, S/O.THANKAPPAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTING
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :02/07/2007

 O R D E R
                                 R.BASANT, J.

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

                            B.A.No.3974 of 2007

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

                   Dated this the 2nd  day of July  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 3 litres of arrack on

31/5/2007. He continues in custody from that date. The learned

Public Prosecutor submits that there is another similar crime

against the petitioner pending.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer and I

am satisfied that regular bail can be granted to the petitioner

subject to appropriate conditions. The investigator can be

granted some further time to complete the investigation in a

case like the instant one.

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

shall be released 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 07/07/2007. The investigator

shall, in the meantime, make every endeavour to complete the

investigation.

B.A.No.3974/07 2

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 and thereafter as and when directed by the investigating

officer in writing to do so.






                                                     (R.BASANT, JUDGE)

jsr


                          // True Copy//          PA to Judge


B.A.No.3974/07    3


B.A.No.3974/07    4


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007