High Court Kerala High Court

Ravi vs State Of Kerala on 5 July, 2007

Kerala High Court
Ravi vs State Of Kerala on 5 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4070 of 2007()


1. RAVI, S/O.BALAN, ANDITHARA, KUTHANUR
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.A.R.GANGADAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :05/07/2007

 O R D E R






                             R. BASANT, J.

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

                         B.A. NO. 4070   of 2007

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

                Dated this the  5th   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 5 litres of arrack on 28/5/07. The

petitioner is involved in another earlier crime under the Abkari

Act, submits the learned Public Prosecutor.

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 enlarged on bail subject to

appropriate terms and conditions.

3. In the result:

(a) This application is allowed. The petitioner shall be

released on bail on the following terms and conditions:

(i) The petitioner shall not be released from custody on

B.A. NO. 4070 of 2007 -: 2 :-

the strength of this order prior to 13/7/07. The Investigator

shall, in the meantime, make every endeavour to complete the

investigation.

(ii) The petitioner shall execute a bond for Rs.50,000/-

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 on all Mondays and

Fridays between 10 a.m. and 12 noon for a period of three

months and thereafter as and when directed by the

Investigating Officer in writing to do so.

(R. BASANT, JUDGE)

Nan/