High Court Kerala High Court

Vijayakumar vs State Of Kerala Rep. By Public on 4 January, 2008

Kerala High Court
Vijayakumar vs State Of Kerala Rep. By Public on 4 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7929 of 2007()


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

                        Vs



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

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/01/2008

 O R D E R
                             R. BASANT, J.

               ````````````````````````````````````````````````````
                       B.A. No. 7929 OF 2007 A
               ````````````````````````````````````````````````````
               Dated this the 4th day of January, 2008

                                 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 7 litres of arrack on

7.12.07. He was arrested and continues in custody from that

date. The petitioner has two other crimes under the Kerala

Abkari Act registered against him earlier, 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 given reasonable

further time to complete the investigation and I am satisfied

that the petitioner can now be directed to be released on bail

subject to appropriate conditions.

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

shall be enlarged on bail on the following terms and

BA.7929/07
: 2 :

conditions:

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

strength of this order prior to 14.1.2008. The investigating

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)
aks