High Court Kerala High Court

Satheeshan Nair vs State Of Kerala Represented By The on 3 March, 2008

Kerala High Court
Satheeshan Nair vs State Of Kerala Represented By The on 3 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1298 of 2008()


1. SATHEESHAN NAIR, AGED 39 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.R.ARUN RAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :03/03/2008

 O R D E R
                                 R.BASANT, J.

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

                            B.A.No.1298 of 2008

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

                  Dated this the 3rd day of March 2008


                                   O R D E R

Application for regular bail. The petitioner faces

allegations under the Kerala Abkari Act. The petitioner was

allegedly found to be in possession of 165 litres of wash on

16/1/2008. He was arrested and continues in custody from that

date. He has no history of any criminal antecedents, submits the

learned Public Prosecutor.

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

regular bail can be granted to the petitioner subject to

appropriate conditions.

3. In the result, this petition is allowed. The petitioner

shall be enlarged 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 10/03/2008. The investigating

officer shall, in the meantime, make every endeavour to

complete the investigation.

B.A.No.1298/08 2

ii) He shall execute a bond for Rs.75,000/-

(Rupees seventy five thousand 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 and Fridays for a period of three

months from the date of his release and thereafter as and when

directed by the investigating officer in writing to do so.

(R.BASANT, JUDGE)

jsr

B.A.No.1298/08 3

B.A.No.1298/08 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007