High Court Kerala High Court

Sankaran vs State Of Kerala on 18 February, 2010

Kerala High Court
Sankaran vs State Of Kerala on 18 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 763 of 2010()


1. SANKARAN, S/O. APPUTTY, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.K.M.JAMALUDHEEN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :18/02/2010

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No763 of 2010
                  ---------------------------------------------
             Dated this the 18th day of February, 2010


                               ORDER

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is the sole accused

in Crime No.1 of 2010 of Nilambur Excise Range.

2. The offence alleged against the petitioner is under

Section 20(a)(i) of the Narcotic Drugs and Psychotropic

Substances Act.

3. The prosecution case is that two cannabis plants were

found to have been cultivated in the residential compound of the

petitioner. The crime was detected on 28.1.2010. The

petitioner was arrested on 28.1.2010 and he was remanded to

judicial custody on 29.1.2010.

4. The Special Judge for NDPS Act cases dismissed the

application for bail submitted by the petitioner by the order

dated 1st February, 2010. The investigation has progressed

much thereafter. I do not think it is necessary to detain the

petitioner further. The bar under Section 37(1)(b)(ii) of the Act

would not apply in the present case.

BA No.763/2010 2

5. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioner, the nature of the offence and the present stage of

investigation, I am of the view that bail can be granted to the

petitioner.

The petitioner shall be released on bail on his executing

bond for Rs.25,000/- with two solvent sureties for the like

amount to the satisfaction of the Special Judge (NDPS Act

Cases), Vatakara, subject to the following conditions:

a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on all Mondays, till the final
report is filed or until further orders;

b) The petitioner shall appear before the investigating officer
for interrogation as and when required;

c) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

d) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;

e) In case of breach of any of the conditions mentioned above,
the bail shall be liable to be cancelled.

The Bail Application is allowed as above.

K.T.SANKARAN,
JUDGE
csl