IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 746 of 2008()
1. RAJU @ RAJAN, S/O.CHELLAPPAN NADAR
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :11/02/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 746 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 11th day of February, 2008
O R D E R
Application for regular bail. The petitioner was allegedly
found to be in possession of about 8 litres of arrack on
23.1.2008. He was arrested and he continues in custody from
that date. There is no history of any criminal antecedents against
the petitioner, submits the learned Prosecutor.
2. The learned counsel for the petitioner prays, the
learned Prosecutor does not oppose the said prayer on condition
that the Investigator is granted reasonable further time to
complete the investigation I am satisfied that the petitioner can
now be directed to be enlarged on bail subject to appropriate
terms and conditions.
3. In the result:
1) This application is allowed.
2) The petitioner shall be released on bail on the following
terms and conditions.
B.A.No. 746 of 2008
2
(a) The petitioner shall not be released from custody on the
strength of this order prior to 16.2.2008. The Investigators shall in the
meantime make every endeavour to complete the investigation.
(b) He shall execute a bond for Rs.50,000/- (Rupees fifty
thousand only) with two solvent sureties each for the like sum to be
satisfaction of the learned Magistrate.
(c) He 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
tm