IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3626 of 2009()
1. ANDICHAMI, S/O.KOCHUTHARA,AGED 55 YRS,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY CHIEF
... Respondent
2. STATION HOUSE OFFICER,PERINTHALMANNA,
For Petitioner :SMT.SANDHYA RAJU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :20/07/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 3626 OF 2009
------------------------------------------------------
Dated this the 20th July, 2009
O R D E R
This is an application for bail under Section 439 of the Code of
Criminal Procedure. The petitioner is the accused in Crime No.474
of 2008 of Perinthalmanna Police Station.
2. The offence alleged against the petitioner is under Section
20(b)(ii)(C) of the NDPS Act.
3. The prosecution case is that on 15.6.2008, the accused
was found in possession of 2.1 kilograms of ganja in front of the
KSRTC bus stand at Perinthalmanna. On a search conducted at his
residence on 15.6.2008, a quantity of 30 kgs of ganja was seized.
The petitioner was arrested on 15.6.2008 and he is in judicial
custody.
4. Learned Public Prosecutor submitted that trial has
commenced in the case and if the petitioner is released on bail at
this stage, it would affect the proper trial and disposal of the case.
B.A. NO. 3626 OF 2009
:: 2 ::
5. Taking into account the above facts, I do not think that bail
can be granted to the petitioner at this stage.
The Bail Application is accordingly dismissed.
(K.T.SANKARAN)
Judge
ahz/