High Court Kerala High Court

Surabalan vs State Of Kerala on 6 August, 2007

Kerala High Court
Surabalan vs State Of Kerala on 6 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4719 of 2007()


1. SURABALAN, S/O. RAGHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. EXCISE INSPECTOR, KAYAMKULAM.

                For Petitioner  :SRI.N.NAGARESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :06/08/2007

 O R D E R
                              R. BASANT, J.
                     - - - - - - - - - - - - - - - - - - - - - -
                       B.A.No. 4719 of 2007
                     - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 6th day of August, 2007

                                  O R D E R

Application for regular bail. The petitioner was allegedly

found to be in possession of 5 litres of arrack on 15.7.2007. The

petitioner later surrendered before the learned Magistrate on

21.7.2007 and he continues in custody from that date. The learned

Prosecutor submits that there are two earlier crimes to the credit of

the petitioner, both under the Kerala Abkari Act.

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

Prosecutor does not seriously oppose the said prayer on condition that

the Investigator is granted reasonable further time to complete the

investigation 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. 4719 of 2007
2

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

of this order prior to 13.8.2007. The Investigators 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

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