High Court Kerala High Court

Thomas Assi vs State Of Kerala on 22 October, 2007

Kerala High Court
Thomas Assi vs State Of Kerala on 22 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6395 of 2007()


1. THOMAS ASSI, S/O. THOMMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :22/10/2007

 O R D E R
                            R.BASANT, J.
                         ----------------------
                       B.A.No.6395 of 2007
                   ----------------------------------------
             Dated this the 22nd day of October 2007

                              O R D E R

Application for regular bail. The petitioner faces

allegations under the Kerala Abkari Act. The petitioner was

allegedly found to be in possession of 10 litres of arrack on

09/072007. He was arrested on 20/09/2007 and continues in

custody from that date. The petitioner is the accused in one

earlier crime also registered under the Kerala Abkari Act,

submits the learned Public Prosecutor.

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

regular bail can be granted to the petitioner subject to

appropriate conditions.

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

can now be enlarged on bail on the following terms and

conditions:

i) The petitioner shall not be released on bail on the

strength of this order prior to 27/10/2007. The investigating

B.A.No.6395/07 2

officer shall, in the meantime, make every endeavour to

complete the investigation.

ii) He 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 from the date of his release and thereafter as and when

directed by the investigating officer in writing to do so.

(R.BASANT, JUDGE)
jsr

B.A.No.6395/07 3

B.A.No.6395/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007