IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6676 of 2008()
1. T.P.PURUSHU, S/O.RAMOOTTY, THOTUNKAL
... Petitioner
Vs
1. STATE OF KERALA TO BE REP. BY PUBLIC
... Respondent
2. SUB INSPECTOR OF POLICE, CHOKKLI POLICE
For Petitioner :SRI.K.S.MADHUSOODANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :30/10/2008
O R D E R
K. HEMA, J.
-------------------------------------------------
Bail Appl.No. 6676 of 2008
--------------------------------------------------
Dated this the 30th day of October, 2008.
ORDER
Petition for bail.
2. The alleged offence is under Section 20(b)(ii)(B) of
NDPS Act. According to prosecution, petitioner was found in
possession of 1.095 kgms. of ganja on 3.9.2008 and he was arrested
on the same day.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail on conditions.
Hence, bail is granted to the petitioner on the following
terms and conditions:
i) Petitioner shall execute a bond for Rs.25,000/- with two
solvent sureties each for the like sum to the
satisfaction of the court concerned.
ii) Petitioner shall report before the Investigating Officer
on every Monday, Wednesday and Saturday between
10 A.M. and 1 P.M. until further orders.
Iii) Petitioner shall not leave the limits of the police station
within which crime is registered except with the prior
permission of the court concerned.
iii ) Petitioner shall not commit any offence while on bail
and, in case of breach of this condition, bail is liable to
be cancelled.
Petition is allowed.
K. HEMA, JUDGE.
Krs.