High Court Kerala High Court

Surendran vs State Of Kerala on 24 October, 2007

Kerala High Court
Surendran vs State Of Kerala on 24 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6498 of 2007()


1. SURENDRAN, S/O. NARAYANAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :24/10/2007

 O R D E R
                            R.BASANT, J.
                         ----------------------
                       B.A.No.6498 of 2007
                   ----------------------------------------
            Dated this the 24th day of October 2007

                              O R D E R

Application for regular bail. The petitioner faces

allegations under the Kerala Abkari Act. The petitioner was

allegedly found engaged in the activity of selling I.M.F.L without

any legal authority on 13/10/2007. He was arrested and

continues in custody from that date. 5 litres of I.M.F.L was also

found in the possession of 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

can now be enlarged on bail on the following terms and

conditions:

i) The petitioner shall not be released on bail on the

strength of this order prior to 29/10/2007. The investigating

officer shall, in the meantime, make every endeavour to

complete the investigation.

B.A.No.6498/07 2

ii) He shall execute a bond for Rs.25,000/- (Rupees

twenty five 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 as and when

directed by the investigating officer in writing to do so.

(R.BASANT, JUDGE)
jsr

B.A.No.6498/07 3

B.A.No.6498/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007