High Court Kerala High Court

Madhavan vs State Of Kerala on 7 March, 2008

Kerala High Court
Madhavan vs State Of Kerala on 7 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1438 of 2008()


1. MADHAVAN, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :07/03/2008

 O R D E R
                          R. BASANT, J.

           ````````````````````````````````````````````````````
                   B.A. No. 1438 OF 2008 F
           ````````````````````````````````````````````````````
            Dated this the 7th day of March, 2008

                             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 13.5 litres of illicit liquor

(arrack) on 17.1.08. He was arrested and continues in

custody from that date. He has six other cases against him

registered under the Kerala Abkari Act one of which has

already ended in conviction, reports the learned Public

Prosecutor.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer on

condition that the investigating officer is granted the full

complement of 60 days to complete the investigation and I am

satisfied that regular bail can be granted to the petitioner

subject to appropriate conditions.

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

BA.1438/08
: 2 :

shall be enlarged 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 15.3.08. The investigating

officer shall, in the meantime, make every endeavour to

complete the investigation.

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

one lakh 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 three

months from the date of his release and thereafter as and

when directed by the investigating officer in writing to do so.

(R.BASANT, JUDGE)
aks