High Court Kerala High Court

Aslam vs State Of Kerala on 7 October, 2010

Kerala High Court
Aslam vs State Of Kerala on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6184 of 2010()


1. ASLAM, S/O. HAMSA, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.N.SHANOJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/10/2010

 O R D E R
                             V. RAMKUMAR, J.
                         - - - - - - - - - - - - - - - - -
                  Bail Application NO. 6184 of 2010
                          - - - - - - - - - - - - - - - -
                     DATED: 7th October, 2010

                                  O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner who

is the sole accused in Crime No. 552 of 2010 of Iritty Police

Station for offences punishable under Sections 20 (b) (ii) (B) of the

N.D.P.S. Act, seeks his enlargement on bail. Petitioner was

arrested on 15-08-2010.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor.

3. Eventhough the quantity involved is 6.3 kgms., it being

intermediate quantity does not attract Sec. 37 of the N.D.P.S. Act.

Having regard to the nature of the offences, the duration of judicial

custody undergone by the petitioner, the present stage of

investigation of the case and the other circumstances of the case

etc., I am inclined to grant bail to the petitioner but only with effect

from a future date. Accordingly, the petitioner is directed to be

released on bail with effect from 11-10-2010 on his executing a

bond for Rs. 1,00,000/- (Rupees one lakh only) with two solvent

B.A. No. 6184 of 2010 -:2:-

sureties each for the like amount to the satisfaction of the

Magistrate concerned, and subject to the following conditions:

1. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11 a.m.
on all Wednesdays.

2. The petitioner shall make himself available for
interrogation as and when required by the police
till the filing of the final report.

3.. The petitioner shall not influence or
intimidate the prosecution witnesses nor shall he
attempt to tamper with the evidence for the
prosecution.

4. The petitioner shall not commit any offence
while on bail.

If the petitioner commits breach of any of the above conditions, the
bail granted to him shall be liable to be cancelled.

This application is allowed as above.

Dated this the 7th day of October, 2010.

Sd/- V.RAMKUMAR, JUDGE.

ani.                            /true copy/

                                         P.S. to Judge

B.A. No. 6184 of 2010    -:3:-