IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4875 of 2007()
1. NALLAN, S/O KUNHU,
... Petitioner
Vs
1. EXCISE INSPECTOR,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :14/08/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
B.A.No.4875 of 2007
= = = = = = = = = = = = = =
Dated this the 14th day of August, 2007
ORDER
Application for regular bail. Allegations are raised under the
provisions of the Kerala Abkari Act. The petitioner was allegedly
found to be in possession of 15 litres of wash on 1.08.2007. The
petitioner was arrested and he continues in custody from that date.
The learned Public Prosecutor submits that there is no criminal
antecedents for the petitioner.
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 reasonable further time 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 shall
be released 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 23/08/2007. The Investigating
Officer shall, in the meantime, make every endeavour to complete
the investigation.
B.A.No.4875 of 2007 2
ii) He shall execute a bond for Rs.50,000/- (Rupees fifty
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 between 10 a.m and
12 noon on all Mondays and Fridays, for a period of two months.
Thereafter, he shall make himself available for interrogation as and
when directed by the investigating officer in writing to do so.
(R.BASANT, JUDGE)
sj
/TRUE COPY/
P.A.TO JUDGE