IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7735 of 2008()
1. ANILKUMAR, S/O.BHAIKUTTY, REHABILITATION
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :02/01/2009
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No.7735 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of January,2009
O R D E R
Petition for bail.
2. The alleged offence is under section 20(b)(ii)(B) of the
Narcotic Drugs and Psychotropic Substances Act, 1985.
According to prosecution, Excise officials got information that
ganja was concealed in the house of petitioner and accordingly,
a search was conducted in his house. Petitioner who was present
in the house ran away and he could not be arrested from the
spot. 1530 grams of ganja was seized from the house and a
crime was registered against petitioner on 20-7-2008.
3. Petitioner was arrested on 7-11-2008, when he was
found in possession of 900 grams of ganja and his arrest was
formally recorded on 28-11-2008. Learned Public Prosecutor
submitted that he has no objection in granting bail, but
stringent conditions may be imposed.
4. On hearing both sides, I am satisfied that bail can be
granted to petitioner on conditions.
5. Hence, petitioner shall be released on bail on his
executing a bond for Rs.50,000/- with two solvent sureties each
for the like amount to the satisfaction of the learned Magistrate,
on the following conditions:-
BA 7735/08 -2-
1) Petitioner shall report before the
Investigating Officer on every Monday,
Wednesday and Saturday between 10
a.m. and 1 p.m. until further orders.
2) Petitioner shall not intimidate or influence
any witness or tamper with evidence or
commit any offence while on bail and in
case breach of this condition, bail is liable
to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.