High Court Kerala High Court

Andichami vs State Of Kerala on 19 May, 2009

Kerala High Court
Andichami vs State Of Kerala on 19 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2058 of 2009()


1. ANDICHAMI, S/O. KOCHUTHARA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. STATION HOUSE OFFICER,

                For Petitioner  :SMT.SANDHYA RAJU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :19/05/2009

 O R D E R
                      P. S. GOPINATHAN, J.
                     - - - - - - - - - - - - - - - - - -
                      B.A. No. 2058 of 2009
                     - - - - - - - - - - - - - - - - - -
                Dated this the 19th day of May, 2009.

                                 ORDER

Petitioner is an accused in Crime No.474/2008 of

Perinthalmanna Police Station for the offence under Section 20

(b)II(C) of the Narcotic Drugs and Psychotropic Substances Act. He

was found in possession of 2.1Kg of Ganja on 15/06/2008. He was

arrested and produced before the Special Judge, Vadakara. He was

remanded to judicial custody. His application for bail as Crl. M.P

No.691/2008 was rejected on 3/9/2008 by the Special Judge for

the reason that the investigation was in midway. Now this petition.

Today when the petition came up for hearing, the learned

Public Prosecutor submitted that final report was already submitted

and trial is in progress.

In the above circumstances, this petition is disposed of with

liberty to the petitioner to apply for regular bail before the trial

court.The Learned Sessions Judge shall dispose of the bail

application on merits.

P. S. GOPINATHAN, JUDGE

scm