High Court Kerala High Court

Abdul Rahiman vs Excise Range Inspector on 30 June, 2010

Kerala High Court
Abdul Rahiman vs Excise Range Inspector on 30 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3810 of 2010()


1. ABDUL RAHIMAN, S/O.NINA MUHAMMED,
                      ...  Petitioner

                        Vs



1. EXCISE RANGE INSPECTOR,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.P.K.MUHAMMED

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :30/06/2010

 O R D E R
                             K.HEMA, J.
                          ------------------
                      B.A. No. 3810 of 2010
                 ------------------------------------
               Dated this the 30th day of June, 2010

                             O R D E R

Petition for bail.

2. The alleged offences are under Sections 20(b) (ii) (B)

and 29 of the Narcotic Drugs and Psychotropic Substances Act.

According to prosecution, on 02.05.2010 at about 9 P.M.

Petitioner(A2) along with first accused were found transporting

ganja in an autorickshaw. 1.950 kg of ganja was seized from

their possession and they were arrested from the spot.

3. Petitioners are in custody for the past 59 days. This

petition is not opposed. On hearing both sides, I am satisfied that

bail can be granted to petitioner on conditions. Hence the

following order is passed:

Petitioner shall be released on bail on his

executing a bond for Rs.50,000/- with two solvent

sureties each for the like sum to the satisfaction of

the Magistrate Court concerned on the following

conditions:

B.A. No. 3810 / 2010 2

i) Petitioner shall report before the
Investigating Officer on every Monday,
Wednesday and Saturday, between 10
A.M. and 1 P.M.

ii) Petitioner shall not influence or intimidate
any witness or tamper with the evidence.

iii) In case, petitioner is involved in any
similar offence, his bail is liable to be
cancelled.

This petition is allowed.

K. HEMA, JUDGE

ln