IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2388 of 2008()
1. K.N.SURESH S/O.NARAYANAN, AGED 48,
... Petitioner
2. VASU, S/O.NEELAKANDAN, AGED 36,
Vs
1. STATE OF KERALA REPRESENTED BY CIRCLE
... Respondent
For Petitioner :SRI.JAIJI ITTEN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :29/04/2008
O R D E R
R.BASANT, J.
----------------------
B.A.No.2388 of 2008
----------------------------------------
Dated this the 29th day of April 2008
O R D E R
Application for regular bail. The petitioners face allegations
under the NDPS Act. They were allegedly found to be in
possession of Ganja exceeding 4 Kgs. They have criminal
antecedents also allegedly. They were arrested on 27/2/2008.
They continue in custody from that date. Investigation was not
completed. Final report has not been filed so far.
2. The learned counsel for the petitioners prays, the
learned Public Prosecutor does not oppose the said prayer and I
am satisfied that the petitioners are now entitled for bail by
default under the proviso to Section 167(2) Cr.P.C. Appropriate
conditions can of course be imposed.
3. In the result, this petition is allowed. The petitioners
shall be released on bail on the following terms and conditions:
i) They shall execute bonds for Rs.1,00,000/- (Rupees one
lakh only) each with two solvent sureties each for the like sum to
the satisfaction of the learned Magistrate.
ii) The petitioners shall make themselves 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)
jsr
B.A.No./08 2
B.A.No./08 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007