High Court Kerala High Court

Andichami vs State Of Kerala on 20 July, 2009

Kerala High Court
Andichami vs State Of Kerala on 20 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3626 of 2009()


1. ANDICHAMI, S/O.KOCHUTHARA,AGED 55 YRS,
                      ...  Petitioner

                        Vs



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

2. STATION HOUSE OFFICER,PERINTHALMANNA,

                For Petitioner  :SMT.SANDHYA RAJU

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :20/07/2009

 O R D E R
                            K.T.SANKARAN, J.
               ------------------------------------------------------
                        B.A. NO. 3626 OF 2009
               ------------------------------------------------------
                     Dated this the 20th July, 2009


                                 O R D E R

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioner is the accused in Crime No.474

of 2008 of Perinthalmanna Police Station.

2. The offence alleged against the petitioner is under Section

20(b)(ii)(C) of the NDPS Act.

3. The prosecution case is that on 15.6.2008, the accused

was found in possession of 2.1 kilograms of ganja in front of the

KSRTC bus stand at Perinthalmanna. On a search conducted at his

residence on 15.6.2008, a quantity of 30 kgs of ganja was seized.

The petitioner was arrested on 15.6.2008 and he is in judicial

custody.

4. Learned Public Prosecutor submitted that trial has

commenced in the case and if the petitioner is released on bail at

this stage, it would affect the proper trial and disposal of the case.

B.A. NO. 3626 OF 2009

:: 2 ::

5. Taking into account the above facts, I do not think that bail

can be granted to the petitioner at this stage.

The Bail Application is accordingly dismissed.

(K.T.SANKARAN)
Judge

ahz/