High Court Kerala High Court

Radhakrishnan vs The State Of Kerala on 7 November, 2007

Kerala High Court
Radhakrishnan vs The State Of Kerala on 7 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6801 of 2007()


1. RADHAKRISHNAN, S/O.NARAYANAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :07/11/2007

 O R D E R
                                R.BASANT, J
                        ------------------------------------
                         B.A.No.6801 of 2007
                        -------------------------------------
              Dated this the 7th day of November, 2007

                                    ORDER

Application for regular bail. The petitioner faces allegations

under the Kerala Abkari Act. He was allegedly found to be in

possession of 3.5 litres of arrack on 27.10.07. He was arrested and

continues in custody from that date. The learned Public Prosecutor

points out 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 given reasonable time to complete the investigation

and I am satisfied that the petitioner can now be directed to be

released on bail subject to appropriate terms and conditions.

3. In the result, this application is allowed. The petitioner

shall be released on bail on the following terms and conditions.

i) The petitioner shall not be released on the strength of this

order prior to 10.11.2007. The Investigators shall in the meantime

make every endeavour to complete the investigation.

B.A.No.6801 of 2007 2

ii) The petitioner shall execute a bond for Rs.25,000/-

(Rupees Twenty five 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 as and when directed by the

Investigating Officer in writing to do so.

(R.BASANT, JUDGE)
rtr/-