High Court Kerala High Court

Shibu vs State Of Kerala – Represented By on 9 October, 2007

Kerala High Court
Shibu vs State Of Kerala – Represented By on 9 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6132 of 2007()


1. SHIBU, S/O. RAVEENDRAN PILLAI,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :09/10/2007

 O R D E R
                              R. BASANT, J.
                     - - - - - - - - - - - - - - - - - - - - - -
                        B.A.No. 6132 of 2007
                     - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 9th day of October, 2007

                                  O R D E R

Application for regular bail. The petitioner faces allegations

under the Kerala Abkari Act. He was allegedly found to possess and

transport in an autorikshaw 455 litres of spirit. The offence was

detected and the petitioner was arrested on 20.8.2007. The petitioner

continues in custody from that date. The learned Prosecutor submits

that the petitioner has no history of any criminal antecedents.

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

Prosecutor does not oppose the said prayer on condition that the

Investigator is given the full compliment of 60 days 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. 6132 of 2007
2

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

of this order prior to 20.10.2007. The Investigators shall in the meantime

make every endeavour to complete the investigation.

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

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, Wednesdays and Fridays between

10 a.m. and 12 noon for a period of three months and thereafter as and

when directed by the Investigating Officer in writing to do so.

(R. BASANT)
Judge

tm