IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4223 of 2007()
1. RAJU,S/O.CHELLAPPAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.SANAL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :12/07/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.4223 of 2007
-------------------------------------
Dated this the 12th day of July, 2007
ORDER
Application for regular bail. The offence alleged is under the
Kerala Abkari Act. On 19.05.07, accused 1 and 2 were allegedly
found to keep in their possession 2,275 lites of wash. The 1st accused
is absconding even now. The petitioner was arrested on 21.05.07.
Investigation is in progress.
2. The learned counsel for the petitioner prays, the learned
Public Prosecutor does not oppose the said prayer seriously on
condition that the Investigator is given 60 days’ time from the date of
arrest to complete the investigation and I am satisfied that the
petitioner can be enlarged on bail subject of course to appropriate
and strict 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 21.07.2007. The Investigators shall in the meantime
make every endeavour to complete the investigation.
ii) The petitioner 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;
B.A.No.4223 of 2007 2
iii) The petitioner shall make himself available for
interrogation before the Investigating Officer from the date of his
release between 10 a.m and 12 noon on all Mondays and Fridays for a
period of three months and thereafter as and when directed by the
Investigating Officer in writing to do so.
(R.BASANT, JUDGE)
rtr/-