IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1924 of 2010()
1. A.GOPAL, S/O.ANNADURAI,
... Petitioner
Vs
1. THE STATION HOUSE OFFICER,
... Respondent
2. STATE, REP.BY PUBLIC PROSECUTOR,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :10/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C. No.1924 of 2010
--------------------------------------
Dated this the 10th day of June, 2010
ORDER
Petitioner, who is the first accused in Crime No.45/2010
of Manjeri Police Station, for an offence punishable under
Section 20 (b) (i) B of the N.D.P.S Act, for allegedly possessing
18.350 Kgs of ‘ganja’, seeks to set aside Annexure I order, as
per which the learned Special Judge, Vadakara modified the
bail condition permitting the petitioner to report before the
Investigating Officer on all Mondays instead of all Mondays
and Thursdays. The petitioner is a native of Theni District in
Tamil Nadu and he is allegedly involved in the narcotic lobby
in Tamil Nadu and Andhra. Investigation of the case is not yet
completed. The final report has not been filed so far. I am not
inclined to further modify the condition as modified by the
Special Judge in Annexure I order dated 24.4.2010. This
Criminal M.C is accordingly dismissed.
V.RAMKUMAR, JUDGE
dmb