IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1584 of 2008()
1. J.RAMESH, AGED 31,
... Petitioner
Vs
1. STATE OF KERALA (S.H.O, SULTHAN
... Respondent
For Petitioner :SRI.P.V.GEORGE(PUTHIYIDAM)
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :12/03/2008
O R D E R
R.BASANT, J
------------------------------------
B.A.No.1584 of 2008
-------------------------------------
Dated this the 12th day of March, 2008
ORDER
Application for regular bail. Petitioner faces allegations under
the Narcotic Drugs and Psychotropic Substances Act. He continues
in custody from 24.02.08. 1116 ampules of buprenorphin was
allegedly kept in the possession of the petitioner.
2. The learned counsel for the petitioner prays, the learned
Public Prosecutor does not oppose the said prayer and I am satisfied
that the offence alleged against the petitioner being a bailable one
in the light of the decision in Mathew @ Raju v. State of Kerala
[2008(1) KHC 902] and Salam v. Union of India [2008 (1) KLT
498], the petitioner is entitled to and can be granted regular bail on
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 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;
ii) 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)
rtr/-