High Court Kerala High Court

Dinesan vs State Of Kerala on 29 August, 2008

Kerala High Court
Dinesan vs State Of Kerala on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5399 of 2008()


1. DINESAN, S/O.RAMACHANDRAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :29/08/2008

 O R D E R
                               K. HEMA, J.
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A.No. 5399 of 2008
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 29th day of August,2008

                                  O R D E R

Application for bail.

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

the Narcotic Drugs and Psychotropic Substances Act, 1985.

Petitioner along with two others were found standing by the side

of the road in a suspicious circumstance. On questioning them and

on body search, 1st accused was found to carry a sack containing

1.450 kilograms of ganja and accused 2 and 3 were found in

possession 200 grams each of ganja. The articles were seized.

Accused were arrested from the spot on 15-7-2008.

3. Learned counsel for the petitioner submitted that

petitioner has no criminal antecedents and no other crime is

registered against petitioner. Petitioner is the 1st accused in the

crime. He is in custody from 15-7-2008 onwards. Accused 2 and 3

were already released on bail. Learned Public Prosecutor

submitted that he has no objection in granting bail to the

petitioner, but stringent condition may be imposed.

4. Hence, bail is granted to petitioner on the following

terms and conditions:-

BA 5399/08 -2-

1) Petitioner shall be released on bail on his

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

solvent sureties each for the like amount

to the satisfaction of the learned

Magistrate.

2) Petitioner shall report before the

Investigating Officer on every alternate

day between 10 a.m. and 1 p.m. until

further orders.

3) Petitioner shall not leave the limits of the

police station within which the crime is

registered except with the prior permission

of the learned Magistrate.

4) Petitioner shall not intimidate or influence

any witness or tamper with evidence or

commit any offence while on bail and in

case breach of this condition, bail is liable

to be cancelled.

The application is allowed.

K. HEMA, JUDGE.

mn.