High Court Kerala High Court

Arun M.Prasad vs State Of Kerala on 16 April, 2010

Kerala High Court
Arun M.Prasad vs State Of Kerala on 16 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2024 of 2010()


1. ARUN M.PRASAD, AGED 24 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.AJAYA KUMAR. G

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :16/04/2010

 O R D E R
                     V.K. MOHANAN, J.
              ----------------------------------------
            Bail Application No.2024 of 2010
              -----------------------------------------
          Dated this the 16th day of April, 2010

                           O R D E R

This is an application for regular bail filed by the

petitioner, who is accused in Crime No. 6/2010 of

Chathannoor Excise Range, in which offences under Section

22(b) of the NDPS Act is involved.

2. The allegation against the petitioner is that, on

27-2-2010 the accused was found in possession of 7 ampules

of Buprenorphine, measuring 2 ml each and committed

offence u/s.22(b) of the NDPS Act.

4. I have heard learned counsel for the petitioner

and also the learned Public Prosecutor.

5. The petitioner is arrested only on 27-2-2010. The

investigation in this case is in progress. Considering the

nature of the offences involved in the case, I am not

inclined to grant bail to the petitioner at this stage,

especially since the release of the petitioner at this stage is

B.A.No.2024 of 2010
-:2:-

likely to affect the investigation adversely and there is no

guarantee that he would not influence the witnesses and

interfere with the investigation.

In the result, there is no merit in the petition for bail

and accordingly, the same is dismissed.

V.K.MOHANAN,
JUDGE
ami/