High Court Kerala High Court

Sudheer @ Black Sudheer vs State Of Kerala on 20 July, 2010

Kerala High Court
Sudheer @ Black Sudheer vs State Of Kerala on 20 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2681 of 2010()


1. SUDHEER @ BLACK SUDHEER,S/O.MUSTHAFA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :20/07/2010

 O R D E R
                               K. HEMA, J.

               ---------------------------------------------------
                       B.A. No. 2681 of 2010
               ---------------------------------------------------
                Dated this 20th day of July, 2010.


                                   ORDER

Petition for bail.

2. The alleged offence is under Section 22(c) of the

Narcotic Drugs and Psychotropic substances Act (for short

NDPS Act‘). Petitioner was allegedly found in possession of 32

ampules of Lupigesic, which is the trade name of

Buprenorphine. The crime was detected on 16.3.2010 and the

petitioner was arrested from the spot.

3. Learned counsel for petitioner submitted that petitioner

is in custody for the past 126 days. Going by the decision in

Micheal Raj v. Intelligence Officer (2008 (2 ) KLT 36), unless the

quantitative analysis is made, the quantity of Bupernorphine in

the article cannot be assessed. Hence, it cannot be said that

large commercial quantity is involved in this case. Therefore, it

has to be deemed that quantity involved is lesser than the

commercial quantity and petitioner is entitled for bail under

Section 167(2) of Cr.P.C. since he is in custody for the past

more than 60 days, it is submitted. It is also argued that

[B.A.No.2681/2010] 2

petitioner has not committed offence, going by the provision

contained in under Rule 66 of the NDPS Rules because, as

per the said provision, 100 dosage of the drug can be kept in

possession of a person even without prescription.

4. This petition is strongly opposed. Learned Public

Prosecutor submitted that petitioner is involved in other cases

for offences under NDPS Act. If the petitioner is released on

bail, it is likely that he will abscond. It is also submitted that in

the light of the notification dated 18th November, 2009, the

quantity involved in this case is commercial quantity. As per

the notification, the quantities shown in column 5 and 6 of the

Table relating to the respective drugs shown in column 2 shall

apply to the entire mixture of any solution or any one or

more narcotic drugs or psychotropic substances of that

particular drug.

5. Going by the above notification date dated

18.11.2009, the total quantity of Bupernorphine found in

possession of petitioner is 64 ml. which will come to about 60

grams. Hence, quantity involved is commercial quantity and

[B.A.No.2681/2010] 3

petitioner is not entitled for bail on default, it is argued. It is

also submitted that in the light of the notification, it cannot be

said that Micheal Raj’s case still holds field. According learned

public Prosecutor, it is in the light of Micheal Raj’s case that

the notification was introduced. Learned Public Prosecutor

also submitted that petitioner has also no case that he was

keeping contraband article for personal use. Unless there is an

admission that it was kept in possession for personal use,

Rule 67 will not apply.

6. On hearing both sides, I am satisfied that petitioner is

involved in various other cases of similar nature. The

offence under Section 22(c) of NDPS Act involves commercial

quantity and, as per Section 37 of NDPS Act, no person

accused of an offence punishable for offences involving

commercial quantity shall be released on bail, in cases where

Public prosecutor opposes the application, uncles the court is

satisfied that there are reasonable grounds for believing that

petitioner is not guilty of such offence and that he is not likely

to commit any offence while on bail. Petitioner is not able to

[B.A.No.2681/2010] 4

substantiate the twin conditions in 37(1)(b)(ii) of NDPS Act.

At any rate, considering the antecedents, it is likely that

petitioner may repeat the offence. In such circumstances, bail

cannot be granted.

Petition is dismissed.

K. HEMA, JUDGE.

Krs.