High Court Kerala High Court

Jose vs State Of Kerala on 6 November, 2007

Kerala High Court
Jose vs State Of Kerala on 6 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6754 of 2007()


1. JOSE, S/O.GABRIEL, AGED 27,
                      ...  Petitioner
2. KUNHUMON, S/O.GABRIEL,

                        Vs



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

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :06/11/2007

 O R D E R
                                 R.BASANT, J
                         ------------------------------------
                          B.A.No.6754 of 2007
                         -------------------------------------
               Dated this the 6th day of November, 2007

                                     ORDER

Application for regular bail. Petitioners are accused 1 and 2.

Altogether there are 3 accused persons. All the 3 face allegations

under the Kerala Abkari Act. The petitioners were allegedly engaged

in the illicit manufacture of arrack. 500 litres of wash and implements

for distillation were allegedly found in their possession on 13.10.2007.

They were arrested on that day. They continue in custody from that

date. The 3rd accused has been released on bail as per order dated

5.11.07 in B.A.No.6718 of 2007.

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

Public Prosecutor does not oppose the said prayer and I am satisfied

that the petitioners herein can also be granted bail on identical terms

and conditions.

3. In the result, 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 17.11.2007. The investigators shall in

the meantime make every endeavour to complete the investigation;

ii) The petitioners shall execute a bond for Rs.1,00,000/-

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

sum to the satisfaction of the learned Magistrate;

B.A.No.6754 of 2007 2

ii) The petitioners shall make themselves available for

interrogation before the Investigating Officer between 10 a.m and 12

noon on all Mondays and Fridays for a period of three months from the

date of their release and thereafter as and when directed by the

Investigating Officer in writing to do so.

(R.BASANT, JUDGE)
rtr/-