High Court Kerala High Court

Vijayakumar vs State Of Kerala on 13 August, 2007

Kerala High Court
Vijayakumar vs State Of Kerala on 13 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4874 of 2007()


1. VIJAYAKUMAR, S/O. SUKUMARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/08/2007

 O R D E R
                             R.BASANT, J
                   = = = = = = = = = = = = =
                       B.A.No.4874 of 2007
                  = = = = = = = = = = = = = =

               Dated this the 13th 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 2.5 litres of arrack on 28.07.2007. The

petitioner was arrested and he continues in custody from that date.

The learned Public Prosecutor submits that the petitioner faces

allegations under the Kerala Abkari Act in two other crimes also.

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 23/08/2007. The Investigating

Officer shall, in the meantime, make every endeavour to complete

the investigation.

B.A.No.4874 of 2007

2

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.

Thereafter, he shall make himself available for interrogation as and

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

(R.BASANT, JUDGE)
sj