High Court Kerala High Court

Santhosh Kumar (Chrispin) vs State Of Kerala on 19 June, 2007

Kerala High Court
Santhosh Kumar (Chrispin) vs State Of Kerala on 19 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3322 of 2007()


1. SANTHOSH KUMAR (CHRISPIN),
                      ...  Petitioner
2. REJY, S/O.RAJAYYAN, ELAMPLAVILA VEEDU,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SASTHAMANGALAM S. AJITHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :19/06/2007

 O R D E R
                                  R. BASANT, J.

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

                            B.A.No.  3322 of   2007

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

                   Dated this the 19th day of   June, 2007


                                      O R D E R

Application for regular bail. The petitioners face allegations

of having committed an offence punishable under Section 55(a) of

the Kerala Abkari Act. They were allegedly found to be in

possession of about 400 litres of spirit on 13.2.2007. They were

arrested in some other crime. They were directed to be produced

before the Magistrate. Their arrest was recorded in this case on

20.3.2007. Investigation is complete. Final report has already been

filed. They continue in custody from 20.3.2007.

2. The learned counsel for the petitioners prays, the learned

Public Prosecutor does not seriously oppose the said prayer and I am

satisfied that, the investigation having been completed and the

petitioners having been in custody for a period of about 3 months,

the petitioners can now be enlarged on bail subject to appropriate

terms and conditions. The allegation is serious. The magnitude of

the operation is huge. But, inspite of all that, I am satisfied that they

can now be enlarged on bail subject to appropriate terms and

conditions.

B.A.No. 3322 of 2007

2

3. In the result:

1) This application is allowed.

2) The petitioners shall be released on bail on the following terms

and conditions.

(a) They shall execute bonds for Rs.1,00,000/- (Rupees one lakh

only) each with two solvent sureties each for the like sum to the satisfaction

of the court, before which the case against them is pending.

(b) They shall make themselves available for interrogation before the

Investigating Officer between 10 a.m. and 10.30 a.m. on the first Monday

of all English calender months until the case against them is finally

disposed of.

(R. BASANT)

Judge

tm