High Court Kerala High Court

Avaru Vadakkan @ Haroon vs Narcotic Control Bureau on 20 March, 2007

Kerala High Court
Avaru Vadakkan @ Haroon vs Narcotic Control Bureau on 20 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1589 of 2007()


1. AVARU VADAKKAN @ HAROON,S/O.KUNHALAVI,
                      ...  Petitioner

                        Vs



1. NARCOTIC CONTROL BUREAU,
                       ...       Respondent

2. STATE REP.BY PUBLIC PROSECUTOR,HIGH

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/03/2007

 O R D E R
                                 V.RAMKUMAR, J.

                                 ----------------------------

                     Bail Application No. 1589/2007

                                 -----------------------------

                  Dated this  20th day of March, 2007


                                          O R D E R

The petitioner, who is the second accused in

O.R.No.4/2006 of Narcotic Control Bureau,

Thiruvananthapuram, for offences punishable under Sections 21

(c), 27-A, 28 and 29 of the N.D.P.S Act read with Section 8(c) of

the said Act, seeks his enlargement on bail. He was arrested on

16.10.2006.

2. The learned Special Public Prosecutor, Sri. C.P.

Udayabhanu for NCB, opposed the application.

3. The case of the prosecution is that the first accused,

who is a dealer in trafficking narcotic drugs, was staying in a

room in Panakkad Tourist Home, Kottakkal from where 630

grams of heroine intended for sale to the second accused, the

petitioner herein, was seized by the officials of the Narcotic

Control Bureau going on a jeep. According to the prosecution,

the petitioner was an intending purchaser of the narcotic drugs

from the first accused, who was staying in the said Tourist

Home. However, the case of the prosecution is that the first

accused had procured the article from Moradabad in Uttar

Pradesh.

B.A.1589/2007

2

4. It is too early to consider the contention of the

petitioner based on the non compliance of Section 42(2) of the

N.D.P.S Act. That is a matter which the petitioner can profitably

raise during the trial of the case.

5. I am not satisfied that both the grounds enumerated

under Section 37(1)(b)(ii) of the N.D.P.S Act are present in this

case so as to justify the release of the petitioner on bail.

This Application is accordingly dismissed.

V.RAMKUMAR,

JUDGE

mrcs

B.A.1589/2007

3