High Court Kerala High Court

P.V.Anandakrishnan vs The State Of Kerala on 15 January, 2008

Kerala High Court
P.V.Anandakrishnan vs The State Of Kerala on 15 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 199 of 2008()


1. P.V.ANANDAKRISHNAN, S/O.T.V.KUNHIRAMAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :15/01/2008

 O R D E R
                            R.BASANT, J.
                         ----------------------
                        B.A.No.199 of 2008
                   ----------------------------------------
            Dated this the 15th day of January 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

18/12/2007. He was arrested and continues in custody from that

date. He has no history of any criminal antecedents, submits 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

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 18/01/2008. The investigating

officer shall, in the meantime, make every endeavour to

complete the investigation.

B.A.No.199/08 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 from the date of his release and thereafter as and when

directed by the investigating officer in writing to do so.

(R.BASANT, JUDGE)
jsr

B.A.No.199/08 3

B.A.No.199/08 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007