IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5518 of 2007()
1. REGHUNATHAN , S/O SADANANDAN,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :12/09/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
B.A.No.5518 of 2007
= = = = = = = = = = = = = =
Dated this the 12th day of September, 2007
ORDER
Application for regular bail. Allegations are raised under the
provisions of the Kerala Abkari Act. The petitioner was allegedly found
to be in possession of 12×35 litres of spirit on 20.06.2007. The
petitioner was arrested and he continues in custody from that date.
The learned Public Prosecutor submits that there is no criminal
antecedents for the petitioner.
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 the petitioner,
who continues in custody from 20.06.2007, can now be enlarged on
bail subject to appropriate conditions.
3. In the result, this application is allowed. The petitioner shall
be directed to be released 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 19.09.2007. The investigating
B.A.No.5518 of 2007 2
officer 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;
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)
sj
/TRUE COPY/
P.A.TO JUDGE