IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6184 of 2010()
1. ASLAM, S/O. HAMSA, AGED 36 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.N.SHANOJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/10/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO. 6184 of 2010
- - - - - - - - - - - - - - - -
DATED: 7th October, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner who
is the sole accused in Crime No. 552 of 2010 of Iritty Police
Station for offences punishable under Sections 20 (b) (ii) (B) of the
N.D.P.S. Act, seeks his enlargement on bail. Petitioner was
arrested on 15-08-2010.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Eventhough the quantity involved is 6.3 kgms., it being
intermediate quantity does not attract Sec. 37 of the N.D.P.S. Act.
Having regard to the nature of the offences, the duration of judicial
custody undergone by the petitioner, the present stage of
investigation of the case and the other circumstances of the case
etc., I am inclined to grant bail to the petitioner but only with effect
from a future date. Accordingly, the petitioner is directed to be
released on bail with effect from 11-10-2010 on his executing a
bond for Rs. 1,00,000/- (Rupees one lakh only) with two solvent
B.A. No. 6184 of 2010 -:2:-
sureties each for the like amount to the satisfaction of the
Magistrate concerned, and subject to the following conditions:
1. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11 a.m.
on all Wednesdays.
2. The petitioner shall make himself available for
interrogation as and when required by the police
till the filing of the final report.
3.. The petitioner shall not influence or
intimidate the prosecution witnesses nor shall he
attempt to tamper with the evidence for the
prosecution.
4. The petitioner shall not commit any offence
while on bail.
If the petitioner commits breach of any of the above conditions, the
bail granted to him shall be liable to be cancelled.
This application is allowed as above.
Dated this the 7th day of October, 2010.
Sd/- V.RAMKUMAR, JUDGE.
ani. /true copy/
P.S. to Judge
B.A. No. 6184 of 2010 -:3:-