High Court Kerala High Court

Abdul Lejeesh vs State Of Kerala on 26 October, 2010

Kerala High Court
Abdul Lejeesh vs State Of Kerala on 26 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6583 of 2010()


1. ABDUL LEJEESH, MANCHAPPULLIL HOUSE,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/10/2010

 O R D E R
                         V.RAMKUMAR, J.
              ----------------------------------------------
              Bail Application No.6583 of 2010
             ------------------------------------------------
          Dated this the 26th day of October, 2010

                                ORDER

The petitioner, who is accused No.5 in Crime No.8 of 2009 of

Excise Enforcement and Anti Narcotic Special Squad, Kottaym for

an offence punishable under Section 21 (c) of the NDPS Act, seeks

anticipatory bail.

2. The learned Public Prosecutor opposed the application.

3. Anticipatory bail cannot be granted in a case of this

nature. But at the same time, I am inclined to permit the petitioner

to surrender before the Investigating Officer for the purpose of

interrogation and then to have his application for bail considered

by the Special Judge (NDPS) having jurisdiction. Accordingly, the

petitioner shall surrender before the investigating officer on

11/11/2010 or on 12/11/2010 for the purpose of interrogation

and recovery of incriminating material, if any. The petitioner shall

thereafter be produced before the Special Judge (NDPS),

Thodupuzha who on being satisfied that the petitioner has been

interrogated by the police shall consider and dispose of his

application for regular bail preferably on the same date on which it

is filed.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

skj