High Court Kerala High Court

M.G.Surendran vs The State Of Kerala on 25 January, 2008

Kerala High Court
M.G.Surendran vs The State Of Kerala on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 427 of 2008()


1. M.G.SURENDRAN ,S/O.GOPALAN
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :25/01/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                      B.A. No. 427 OF 2008
            -------------------------------------------------
         Dated this the 25th day of January, 2008

                               ORDER

Application for regular bail. The petitioner faces

allegations under the Kerala Abkari Act. He was allegedly

found to be in possession of 800 ml. of Indian Made Foreign

Liquor on 11/1/2008. He was arrested and continues in

custody from that date.

2. The learned counsel for the petitioner prays, the

learned Public 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:

(a) The application is allowed.

(b) The petitioner shall be released on bail on the

following terms and conditions:

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

B.A. No. 427 OF 2008 -: 2 :-

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)

Nan/