High Court Kerala High Court

Rajan vs The State Of Kerala on 20 July, 2007

Kerala High Court
Rajan vs The State Of Kerala on 20 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4429 of 2007(R)


1. RAJAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :20/07/2007

 O R D E R
                                   R.BASANT, J

                         ------------------------------------

                             B.A.No.4429 of 2007

                        -------------------------------------

                     Dated this the 20th day of July, 2007


                                       ORDER

Application for regular bail. The petitioner faces allegations

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

possession of 7.125 litres of Indian Made Foreign Liquor on 30.06.07.

He was arrested and continues in custody from that date. The learned

Public Prosecutor points out that the petitioner has two other crimes

under Abkari Act also to his credit.

2. The learned counsel for the petitioner prays, the learned

Public Prosecutor does not seriously 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 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 30.07.2007. The Investigators shall in the meantime

make every endeavour to complete the investigation.

ii) The petitioner 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;

B.A.No.4429 of 2007 2

iii) The petitioner shall make himself available for

interrogation before the Investigating Officer between 10 a.m and 12

noon on all Mondays 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)

rtr/-