High Court Kerala High Court

Sasi @ Thankamani vs State Of Kerala on 23 January, 2008

Kerala High Court
Sasi @ Thankamani vs State Of Kerala on 23 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 364 of 2008()


1. SASI @ THANKAMANI, S/O. RAGHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :23/01/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                      B.A.No. 364 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 23rd day of January, 2008

                               O R D E R

Application for regular bail. The petitioner was allegedly

found to be in possession of 10 litres of arrack on 2.1.2008. He

was arrested and continues in custody from that date. The

petitioner has no history of any criminal antecedents, submits the

learned Prosecutor.

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

Prosecutor does not 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

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. 364 of 2008
2

(a) The petitioner shall not be released from custody on the

strength of this order prior to 30.1.2008. The police 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 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