High Court Kerala High Court

Sadasivan Nair vs Excise Range Inspector on 22 August, 2007

Kerala High Court
Sadasivan Nair vs Excise Range Inspector on 22 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5140 of 2007()


1. SADASIVAN NAIR,
                      ...  Petitioner

                        Vs



1. EXCISE RANGE INSPECTOR,
                       ...       Respondent

                For Petitioner  :SRI.VISHNU.R

                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.5140 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 N.D.P.S.Act. He remains in custody from

6/6/2007. An earlier application for regular bail was dismissed

by this court as per order dated 27/6/2007 in B.A.No.3828/07. I

have adverted to facts in detail of that order. This order is to be

read in continuation of that order. I am not hence adverting to

facts in greater detail in this order.

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not seriously 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

shall be released on bail on the following terms and conditions:

B.A.No.5140/07 2

i) The petitioner shall not be released on bail on the

strength of this order prior to 25/08/2007. The investigating

officer shall, in the meantime, make every endeavour to

complete the investigation.

ii) He shall execute a bond for Rs.2,00,000/- (Rupees two

lakhs 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 for a period of three months and

thereafter as and when directed by the investigating officer in

writing to do so.

(R.BASANT, JUDGE)

jsr

B.A.No.5140/07 3

B.A.No.5140/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007