IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4336 of 2007()
1. REGI, S/O VARGHESE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. EXCISE RANGE OFFICER,
For Petitioner :SRI.SAIBY JOSE KIDANGOOR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :13/07/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 4336 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 13th day of July, 2007
O R D E R
Application for regular bail. Allegations are raised under the
Kerala Abkari Act. The petitioner is the second accused. He, along
with the co-accused/A1, was allegedly found to be in possession of
21 litres of arrack on 4.7.2007. He was arrested and continues in
custody from that date. The learned Prosecutor points out that there
is no record of any criminal antecedents against the petitioner.
2. The learned counsel for the petitioner prays, the learned
Prosecutor does not seriously 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. 4336 of 2007
2
(a) The petitioner shall not be released from custody on the strength
of this order prior to 23.7.2007. 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