High Court Kerala High Court

N.Sathyan vs State on 23 November, 2007

Kerala High Court
N.Sathyan vs State on 23 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6991 of 2007()


1. N.SATHYAN, S/O APPU VAIDHYAN,
                      ...  Petitioner

                        Vs



1. STATE, REPRESENTED BY THE
                       ...       Respondent

2. THE EXCISE INSPECTOR,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :23/11/2007

 O R D E R
                             R. BASANT, J.
               - - - - - - - - - - - - - - - - - - - - - - - - - -
                 B.A.Nos. 6991 & 7077 of 2007
              - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 23rd day of November, 2007

                                O R D E R

These applications are filed by the same petitioner. B.A.

6991 of 2007 is an application for regular bail in Crime No.68 of

2007, whereas B.A. 7077 of 2007 is an application for

anticipatory bail in Crime No.45 of 2007, both of Kasaragod

Excise Range. The learned Prosecutor was requested to take

instructions and the learned Prosecutor submits that the petitioner

is in custody in both crimes. Thereupon the learned counsel

prays that B.A. 7077 of 2007 may also be reckoned as an

application for regular bail. In these circumstances I reckon both

these applications as applications for regular bail under Section

439 Cr.P.C.

2. The petitioner was allegedly found to be in possession

of 500 packets, each containing 100 ml. of arrack on 3.8.2007

and 30 such packets on 10.10.2007. The petitioner was arrested

on the date of the latter incident, i.e. 10.10.2007. He was shown

B.A.Nos. 6991 & 7077 of 2007
2

as arrested in both the cases and continues in custody thus from

10.10.2007. Petitioner has no history of any criminal antecedents,

except these two cases and in an earlier case in which he has already

been convicted, submits the learned Prosecutor.

3. The learned counsel for the petitioner prays, the learned

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

petitioner, who has remained in custody from 10.10.2007, can now be

enlarged on bail, subject to appropriate conditions.

4. In the result:

1) These applications are allowed.

2) The petitioner shall be released on bail in both cries on the

following terms and conditions.

(a) The petitioner shall execute a bond for Rs.1,00,000/-

(Rupees one lakh only) in each case with two solvent sureties each for

the like sum to be satisfaction of the learned Magistrate.

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

Investigating Officer on all Mondays and Fridays between 10 a.m.

B.A.Nos. 6991 & 7077 of 2007
3

and 12 noon for a period of three months and thereafter as and when

directed by the Investigating Officer in writing to do so.





                                              (R. BASANT)
tm                                                 Judge