High Court Kerala High Court

Musthafa vs Station House Officer on 28 November, 2007

Kerala High Court
Musthafa vs Station House Officer on 28 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7256 of 2007()


1. MUSTHAFA, S/O.MAMMOO,
                      ...  Petitioner

                        Vs



1. STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.P.NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :28/11/2007

 O R D E R
                             R. BASANT, J.
                   - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 7256 of 2007
                   - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 28th day of November, 2007

                                O R D E R

Application for regular bail. The petitioner was allegedly

found to be in possession of 180 x 5 i.e. 900 ml. of IMFL on

16.10.2007. He surrendered on 16.11.2007 and continues in

custody from that date. The petitioner has no history of any

criminal antecedents, submits the learned Prosecutor.

2. The learned counsel for the petitioner prays, the

learned Prosecutor does not oppose the said prayer and I am

satisfied that the petitioner can now be enlarged on bail subject

to appropriate terms and conditions.

3. In the result:

1) This application is allowed.

2) The petitioner shall be released on bail on the following

terms and conditions.

B.A.No. 7256 of 2007
2

(a) The petitioner shall execute a bond for Rs.25,000/- (Rupees

twenty five thousand only) with two solvent sureties each for the like

sum to be satisfaction of the learned Magistrate.

(b) The petitioner shall make himself available for interrogation

before the Investigating Officer as and when directed by the

Investigating Officer in writing to do so.

(R. BASANT)
Judge

tm