High Court Kerala High Court

Subramanian vs Sub Inspector Of Police on 4 January, 2008

Kerala High Court
Subramanian vs Sub Inspector Of Police on 4 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 8155 of 2007()


1. SUBRAMANIAN, AGED 37,
                      ...  Petitioner
2. SHAJI, AGED 34,
3. SUNIL, AGED 30,
4. LAZAR, AGED 58,

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.M.H.HANIL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/01/2008

 O R D E R
                              R. BASANT, J.

                ````````````````````````````````````````````````````
                         B.A. No. 8155 OF 2007
                ````````````````````````````````````````````````````
               Dated this the 4th day of January, 2008

                                  O R D E R

Application for regular bail. Petitioners are accused

Nos.1 to 4. They face allegations in a crime registered

alleging commission of offences punishable under the Kerala

Abkari Act. The petitioners were arrested on 17.11.07 and

continue in custody from that date. I have adverted to the

facts in detail in the order dated 10.12.07 in BA.6383/07. This

order must be read in continuation of the said order and I am

not, hence, adverting to the facts in any greater detail in this

order. That petition was dismissed with the observation that

the petitioner can move this Court for bail again on a later

date prior to 24.12.07. Accordingly, this petition is filed on

28.12.07.

2. The learned counsel for the petitioners prays, the

learned Public Prosecutor does not oppose the said prayer

and I am satisfied that the petitioners, who have no criminal

BA.8155/07
: 2 :

antecedents and who have remained in custody from

17.11.07 can now be enlarged on bail subject to appropriate

terms and conditions.

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

petitioners shall be enlarged on bail on the following terms

and conditions:

i) The petitioners shall execute bonds for Rs.50,000/-

(Rupees fifty thousand only) each with two solvent sureties

each for the like sum to the satisfaction of the learned

Magistrate.

ii) The petitioners shall make themselves available for

interrogation before the investigating officer between 10 a.m

and 12 noon on all Mondays and Fridays for a period of two

months from the date of their release and thereafter as and

when directed by the investigating officer in writing to do so.

(R.BASANT, JUDGE)
aks