High Court Kerala High Court

Abdu @ Abdul Majeed vs The Sub Inspector Of Police on 16 November, 2009

Kerala High Court
Abdu @ Abdul Majeed vs The Sub Inspector Of Police on 16 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6709 of 2009()


1. ABDU @ ABDUL MAJEED,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE REP. BY PUBLIC

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :16/11/2009

 O R D E R
                         K.T.SANKARAN, J.
            ------------------------------------------------------
                      B.A. NO. 6709 OF 2009
            ------------------------------------------------------
          Dated this the 16th day of November, 2009

                               O R D E R

This is an application for bail under Section 439 of

the Code of Criminal Procedure. The petitioner is accused

No.2 in Crime No.479 of 2009 of Perinthalmanna Police

Station, Malappuram.

2. The offences alleged against the petitioner are

under Sections 21(b)(ii)(C) and Section 29 of the Narcotic

Drugs and Psychotropic Substances Act.

3. The prosecution case is as follows:

On 28/7/2009, the police got secret information that

sale of Narcotic Drugs was being made in a lorry parked

near the side of Perinthalmanna-Pandikad road. The police

party reached the spot. Accused Nos.1 to 3 were found

inside the lorry and accused Nos.4 and 5 were found outside

B.A. NO. 6709 OF 2009

:: 2 ::

the lorry. A quantity of 485 grams of Brown sugar was

found in the possession of the first accused and a quantity

of 452 grams of Brown Sugar was found in the possession

of the second accused. Accused Nos.3, 4 and 5 were having

possession of one gram each of Brown Sugar . The accused

persons were arrested on 28/7/2009. The investigation

reveals that Brown Sugar was brought from Ujjain and it

was intended for sale in Kerala. The packets containing one

gram each found in the possession of accused Nos.3, 4 and

5 are sample packets. According to the prosecution, all the

accused are involved in the offence in the same way and the

offence against them is to be treated as offence involving

commercial quantity. It is alleged that the first accused,

Abdul Azeez, was convicted for an offence in Saudi Arabia

and he was in jail in Jiddah for a period of about two years

and he was later deported to India. The second accused

Abdu @ Abdul Majeed was involved in a drug case and he

was convicted and sentenced by a court in Bombay. The

second accused was in jail for about five years. It is alleged

B.A. NO. 6709 OF 2009

:: 3 ::

that other accused are close associates of accused Nos.1

and 2 and all of them acted for the same object of the sale

of large quantity of Brown Sugar.

4. The learned Public Prosecutor opposed the Bail

Application. The learned counsel for the petitioner submits

that the quantitative analysis of the contraband was not

done and therefore the continued detention of the petitioner

after 60 days of the date of arrest is not legal and proper.

He relies on the decision in K. K. Ashraf Vs. State of

Kerala (2009(4) KLT 399 = 2009(4) KHC 449). In that

case, it was held as follows:

‘In E.Micheal Raj’s case, the Supreme

Court considered the statement of objects and

reasons concerning the Amendment Act of 2001

and also the rationalisation of sentence structure

and providing strict bail provisions in respect of

offenders who indulge in serious offences. In

view of the judgment in E.Micheal Raj’s case,

the prosecution has to establish that the narcotic

B.A. NO. 6709 OF 2009

:: 4 ::

drug or psychotropic substance constitutes the

commercial quantity in order to attract Section

21(c) of the Act. In the present case, though

the sample was sent for quantitative analysis

within few days of seizure, report is not obtained

so far. This Bail Application was being adjourned

on several occasions providing maximum time to

the prosecution to make available the FSL report.

Till now the report is not obtained. Therefore,

there is no material before the court to come to

the conclusion that the contraband involves

commercial quantity.

Learned Public Prosecutor submitted that

the requirement of proof that the content of the

narcotic drug in the contraband constitutes

commercial quantity arises only at the trial stage

and it has no relevance while considering the

Bail Application. I am not inclined to accept this

contention in view of the specific provisions in

the Act. In order to attract Section 21(c) of the

Act, there must be material to show that

commercial quantity is involved. Such material

could normally be provided after a quantitative

analysis is made. Of course, when the quantity

B.A. NO. 6709 OF 2009

:: 5 ::

involved is so large that even without any

quantitative analysis it could be inferred that the

contraband constitutes a commercial quantity,

the position may be different. But in the present

case, the quantity involved is only 500 grams. It

cannot be inferred that the content of the

narcotic drug in the contraband constitutes

commercial quantity. That there occurs delay in

getting the quantitative analysis report is not a

ground to invoke sub-section (4) of Section 36A

of the Act on the ground that the contraband

involves commercial quantity. Unless there are

materials to indicate that commercial quantity is

involved, the court cannot apply sub-section (4)

of Section 36A of the Act simply because an

allegation is made without any material that

commercial quantity is involved.

When the law is clear and it has been

interpreted by the Supreme Court in E.Micheal

Raj’s case, it is not a consolation at all to the

accused who has been incarcerated in jail that

the report from FSL is not received. When the

law provides severe punishment for drug

trafficking and allied offences, there must be

B.A. NO. 6709 OF 2009

:: 6 ::

sufficient infrastructural facilities for

implementing the Act and the provisions therein.

The freedom of citizen cannot be denied only on

the ground that we do not have the sufficient

infrastructural facilities to prove before Court

without delay that the contravention involves

commercial quantity of the narcotic drug.”

5. In view of the Judgment in K.K. Ashraf Vs.

State of Kerala, I am of the view that the petitioner is

entitled to get bail in the present case.

6. The petitioner shall be released on bail on his

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

each for the like amount to the satisfaction of the Special

Court (N.D.P.S. Act cases), Vadakara subject to the

following conditions:-

A) The petitioner shall appear before the
Investigating Officer between 9 A.M. and 1
P.M. on all Mondays, till the final report is
filed or until further orders;

B.A. NO. 6709 OF 2009

:: 7 ::

B) The petitioner shall surrender his passport,
if any, before the Special Court (N.D.P.S Act
cases), Vadakara. If the petitioner does not
possess a passport, an affidavit to that
effect shall be filed before the court. The
surrender of the passport and the filing of
the affidavit, as the case may be, shall be
done within a period of one week after the
release of the petitioner from the jail;

C) The petitioner shall not leave the State of
Kerala without prior permission from the
Special Court (N.D.P.S Act cases),
Vadakara;

D) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence;

E) The petitioner shall not commit any offence
or indulge in any prejudicial activity while
on bail;

F) In case of breach of any of the conditions
mentioned above, the bail shall be liable to
be cancelled.

The Bail Application is allowed as above.

(K.T.SANKARAN)
Judge

ahz/