IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4319 of 2009()
1. ANTONY,S/O.KOSHI,KEELOOR HOUSE,
... Petitioner
2. VINOD,S/O.VINURAJ,KILLIMANGALAM HOUSE,
Vs
1. STATE OF KERALA,REP.BY THE PUBLIC
... Respondent
2. THE SUB INSPECTOR OF POLICE,KOCHI CUSBA
For Petitioner :SRI.SOJAN PAVIYANOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :06/08/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No.4319 of 2009
------------------------------------
Dated this the 6th day of August, 2009
O R D E R
This is an application for bail under Section 439 of the Code of
Criminal Procedure. The petitioners are accused Nos.1 and 2 in
Crime No.1056/2009 of Cusba Police Station, Kochi.
2. The offences alleged against the petitioners are under
Sections 22(a) and 8(c) of the Narcotic Drugs and Psychotropic
Substances Act.
3. The prosecution case is that on 23/07/2009, the accused
persons were found in possession of 333 ampules of Tidigisic
Phenergan, at Palluruthi. The accused persons were travelling in
scooter and motor bike. They were arrested on 23/07/2009 and they
are in judicial custody. Applications for bail filed by the petitioners
were dismissed by the learned Magistrate on 27/07/2009. The
investigation is not completed.
4. Taking into account the facts and circumstances of the case,
I am of the view that bail cannot be granted to the petitioners at this
stage.
Accordingly, the Bail Application is dismissed. However, the
petitioners are free to move for bail after two weeks.
K.T. SANKARAN, JUDGE
scm