High Court Kerala High Court

Shine Joseph vs State Of Kerala on 20 October, 2010

Kerala High Court
Shine Joseph vs State Of Kerala on 20 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6209 of 2010()


1. SHINE JOSEPH, S/O. JOSEPH,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/10/2010

 O R D E R
                         V. RAMKUMAR, J.
              --------------------------------
                 Bail Application No.6209 of 2010
              --------------------------------
                        DATED: 20.10.2010

                             O R D E R

In this Petition filed under Sec. Cr.P.C. the petitioner, who

is the 3rd accused in Crime No.9 of 2009 of Excise Enforcement

and Anti-Narcotic Special Squad, Kottayam for offences

punishable under Sections 20(b)(ii)(C) of the N.D.P.S. Act for

allegedly having been found in possession of 91.5 Kilogram of

ganja, seeks bail.

2. The learned Public Prosecutor opposed the

application.

3. I am not satisfied that both the grounds enumerated

under sec.37(1)(b)(ii) of the N.D.P.S. Act are present in this case

so as to justify release of the petitioner. This Application is,

accordingly, dismissed.

V.RAMKUMAR,

JUDGE.

sj