High Court Kerala High Court

Anilkumar vs State Of Kerala on 2 January, 2009

Kerala High Court
Anilkumar vs State Of Kerala on 2 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7735 of 2008()


1. ANILKUMAR, S/O.BHAIKUTTY, REHABILITATION
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :02/01/2009

 O R D E R
                               K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No.7735 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 2nd day of January,2009

                                 O R D E R

Petition for bail.

2. The alleged offence is under section 20(b)(ii)(B) of the

Narcotic Drugs and Psychotropic Substances Act, 1985.

According to prosecution, Excise officials got information that

ganja was concealed in the house of petitioner and accordingly,

a search was conducted in his house. Petitioner who was present

in the house ran away and he could not be arrested from the

spot. 1530 grams of ganja was seized from the house and a

crime was registered against petitioner on 20-7-2008.

3. Petitioner was arrested on 7-11-2008, when he was

found in possession of 900 grams of ganja and his arrest was

formally recorded on 28-11-2008. Learned Public Prosecutor

submitted that he has no objection in granting bail, but

stringent conditions may be imposed.

4. On hearing both sides, I am satisfied that bail can be

granted to petitioner on conditions.

5. Hence, petitioner shall be released on bail on his

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

for the like amount to the satisfaction of the learned Magistrate,

on the following conditions:-

BA 7735/08                        -2-

           1)    Petitioner   shall    report   before    the

Investigating Officer on every Monday,

Wednesday and Saturday between 10

a.m. and 1 p.m. until further orders.

2) Petitioner shall not intimidate or influence

any witness or tamper with evidence or

commit any offence while on bail and in

case breach of this condition, bail is liable

to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.