High Court Kerala High Court

P.K.Gopi vs State Of Kerala on 11 March, 2008

Kerala High Court
P.K.Gopi vs State Of Kerala on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1525 of 2008()


1. P.K.GOPI, AGED 45, S/O. KOCHUCHERUKKAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.T.SURESHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :11/03/2008

 O R D E R
                          R. BASANT, J.

           ````````````````````````````````````````````````````
                   B.A. No. 1525 OF 2008 C
           ````````````````````````````````````````````````````
           Dated this the 11th 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 10 litres of arrack on

30.1.08. He was arrested on 18.2.08 and continues in

custody from that date. The petitioner has four other cases

under the Kerala Abkari Act registered against him, 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 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

BA.1525/08
: 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 24.3.08. The investigators 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 two

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