IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 80 of 2008(S)
1. SURESH 2 SURA,
... Petitioner
Vs
1. THE EXCISE INSPECTOR,
... Respondent
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :10/01/2008
O R D E R
R.BASANT, J
------------------------------------
B.A.No.80 of 2008
-------------------------------------
Dated this the 10th day of January, 2008
ORDER
Application for regular bail. The petitioner faces allegations
under the Kerala Abkari Act. The petitioner was allegedly found
to be in possession of 52 packets, each containing 50 ml of spirit
on 17.12.2007. He was arrested and continues in custody from
that date.
2. The learned counsel for the petitioner prays, the
learned Public Prosecutor does not oppose the said prayer on
condition that the investigator is given reasonable time to
complete the investigation and I am satisfied that the petitioner
can now be directed to be released on bail subject to appropriate
terms and 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 on the strength of
this order prior to 18.01.2008. The Investigators shall in the
meantime make every endeavour to complete the investigation;
B.A.No.80 of 2008 2
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 3 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)
rtr/-