IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5138 of 2007()
1. RAVEENDRAN, S/O. NARAYANAN,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.ABRAHAM SAMSON
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :22/08/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.5138 of 2007
----------------------------------------
Dated this the 22nd day of August 2007
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 5 litres of arrack on
04/08/2007. He was arrested and continues in custody from that
date. He has three other cases under the Kerala Abkari Act also
pending against him, 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
can now 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 25/08/2007. The police
shall, in the meantime, make every endeavour to complete the
investigation.
B.A.No.5138 /07 2
ii) He shall execute a bond for Rs.75,000/- (Rupees
seventy 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 between 10 a.m
and 12 noon on all Mondays, Wednesdays and Fridays for a
period of two months and thereafter as and when directed by the
investigating officer in writing to do so.
(R.BASANT, JUDGE)
jsr
B.A.No.5138 /07 3
B.A.No.5138 /07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007