High Court Kerala High Court

Kumar Alias Kalla Kumar vs State Of Kerala on 23 July, 2007

Kerala High Court
Kumar Alias Kalla Kumar vs State Of Kerala on 23 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4523 of 2007()


1. KUMAR ALIAS KALLA KUMAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SMT.P.A.ANITHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :23/07/2007

 O R D E R
                                  R. BASANT, J.

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

                             B.A.No.  4523 of   2007

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

                    Dated this the 23rd day of   July, 2007


                                      O R D E R

Second application for regular bail. The petitioner faces

allegations under the Kerala Abkari Act. He was allegedly found to

be in possession of 1 litre of arrack and 62 grams of ganja on

26.5.2007. He was arrested and continues in custody from that

date. The offence under the N.D.P.S. Act is bailable. Investigation is

not yet complete. But it is almost complete, submits the learned

Prosecutor.

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

Public Prosecutor does not seriously oppose the said prayer on

condition that the Investigator is given two months time from the

date of arrest and appropriate and strict conditions are imposed, and I

am satisfied that the petitioners can, notwithstanding the fact that the

petitioner is alleged to be involved in seven other similar crimes,

now be enlarged on bail subject to appropriate terms and conditions.

3. In the result:

1) This application is allowed.

B.A.No. 4523 of 2007

2

2) The petitioner shall be released on bail on the following terms and

conditions.

(a) The petitioner shall not be released from custody on the strength

of this order prior to 26.7.2007. The police shall in the meantime make

every endeavour to complete the investigation.

(b) He shall execute a bond for Rs.1,00,000/- (Rupees one lakh

only) with two solvent sureties each for the like sum to be satisfaction of

the learned Magistrate.

(c) He shall make himself available for interrogation before the

Investigating Officer on all Mondays between 10 a.m. and 12 noon until

further orders.

(d) The petitioner shall not, except for the purpose of complying

with condition ) above, enter the Sessions Division of Trivandrum, until

further orders.

(R. BASANT)

Judge

tm