IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6807 of 2007()
1. KUMARAN, S/O.KANARAN, KUTTIYIL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, THROUGH THE EXCISE
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :07/11/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.6807 of 2007
-------------------------------------
Dated this the 7th day of November, 2007
ORDER
Application for regular bail. The petitioner faces allegations under the
Kerala Abkari Act. He was allegedly found to keep in his possession 4 X 750
ml of Indian Made Foreign, which is not expected to be sold within the State
of Kerala. He was arrested on 25.10.07. He continues in custody from that
date.
2. The learned counsel for the petitioner prays, the learned Public
Prosecutor does not oppose the said prayer on condition that the
investigator is given reasonable time to complete the investigation and I am
satisfied that the petitioner can now be directed to be released on bail
subject to appropriate terms and conditions.
3. In the result, this application is allowed. The petitioner shall be
released on bail on the following terms and conditions.
i) The petitioner shall not be released on the strength of this order
prior to 09.11.2007. The Investigators shall in the meantime make every
endeavour to complete the investigation.
ii) The petitioner shall execute a bond for Rs.25,000/- (Rupees
Twenty five 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 as and when directed by the Investigating
Officer in writing to do so.
(R.BASANT, JUDGE)
rtr/-