IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4999 of 2007()
1. SURENDRANATH, S/O.THAMPI,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.K.B.ARUNKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :16/08/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
B.A.No.4999 of 2007
= = = = = = = = = = = = = =
Dated this the 16th day of August, 2007
ORDER
Application for regular bail. Allegations are raised under
the provisions of the Kerala Abkari Act. The petitioner was
allegedly found to be in possession of 7.45 litres of Indian Made
Foreign Liquor on 03.08.2007. The petitioner was arrested and
he continues in custody from that date. The learned Public
Prosecutor submits that there is no criminal antecedents for the
petitioner.
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 the
petitioner, can now be enlarged on bail subject to appropriate
conditions.
3. In the result, this application is allowed. The petitioner
shall be released on bail on the following terms and conditions.
i) The petitioner shall not be released from custody on the
strength of this order prior to 20.08.2007. The Investigators
B.A.No.4999 of 2007 2
shall in the meantime make every endeavour to complete the
investigation.
ii)The petitioner shall execute a bond for Rs.50,000/-
(Rupees Fifty 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 two months
and thereafter as and when directed by the Investigating Officer
in writing to do so.
(R.BASANT, JUDGE)
sj