IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5996 of 2007()
1. NETTUMANA NARAYANAN, S/O. BATTIA
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.SOJAN MICHEAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :04/10/2007
O R D E R
R. BASANT, J.
-------------------------------------------
B.A. NO. 5996 of 2007
-------------------------------------------------
Dated this the 4th day of September, 2007
ORDER
Application for regular bail. The petitioner faces
allegations under the Kerala Abkari Act. He was allegedly
found to be in possession of 78 x 100 ml. of arrack in packets
when he was apprehended on 14/9/07. The petitioner
continues in custody from that date. The learned Public
Prosecutor submits that the petitioner has no history of any
criminal antecedents.
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not oppose the said prayer on
condition that the Investigator is granted reasonable further
time to complete the investigation and I am satisfied that the
petitioner can now be enlarged on bail subject to appropriate
terms and conditions.
3. In the result:
(a) This application is allowed. The petitioner shall be
released on bail on the following terms and conditions:
B.A. NO. 5996 of 2007 -: 2 :-
(i) The petitioner shall not be released from custody on the
strength of this order prior to 15/10/07. The Investigator shall,
in the meantime, make every endeavour to complete the
investigation.
(ii) The petitioner shall execute a bond for Rs.50,000/-
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 on all Mondays and
Fridays between 10 a.m. and 12 noon for a period of two months
and thereafter as and when directed by the Investigating
Officer in writing to do so.
(R. BASANT, JUDGE)
Nan/