IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7545 of 2007()
1. YESODHARAN, S/O. KUNJUKUNJU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.S.SANTOSH KUMAR (PERUNAD)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :07/12/2007
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 7545 OF 2007
````````````````````````````````````````````````````
Dated this the 7th day of December, 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 5.5 litres of arrack on
5/6/2006. He surrendered on 18.10.2007 and continues in
custody from that date. His arrest was recorded in this case on
24.11.07. He has been directed to be released on bail in the other
cases. Altogether there are five cases against 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 regular
bail can be granted to the petitioner subject to appropriate
conditions.
3. In the result, this petition is allowed. The petitioner
shall be enlarged on bail on the following terms and conditions:
i) The petitioner shall not be released on bail on the
BA.7545/07
: 2 :
strength of this order prior to 12/12/2007. The investigator
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
and thereafter as and when directed by the investigating officer in
writing to do so.
(R.BASANT, JUDGE)
aks