High Court Karnataka High Court

B R Ramesh S/O Ramanada vs The State Of Karnataka on 8 September, 2010

Karnataka High Court
B R Ramesh S/O Ramanada vs The State Of Karnataka on 8 September, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAIIA AT BANGALORE
DATED THIS THE 87'" DAY OF SEPTEMBER 2010 
BEFORE

THE E-IONBLE i\/IRJUSTICE3 N.ANANDA{

CRIMINAL PETITION No.42o5_oF mo 3;'.   

Between:

B.'R.Ramesh

S/o Ramanada.

Aged about 54 years.

R/o No.l96 &197. I V_

Ward No.3. 12*" Cross'; _ _ 
Gowilgere Beedi, Bhadraivathvij 

Shirnoga District, Petitioner
(By sri.B.s.PVr§1sé~;id;__t r\,CIV()€C'EViIt€'}'V 3  *** "

Arid' . . I . 'V

The State or  

By N.R.Pol_iCe_ Stati--o'1iI,   "

Mysore.  . ._  "   Respondent

_._{By Sf~¢i.Vij:1yakt1'mv;t_r_&Majage, High Court

ov"ernfn1eni't.« Pleader]

*$***

 'T'1'1iS"é'1:"ii--IIii.f}i-11 Petition is filed under Section
439 "(if C*r'.i?..TC praying to enlarge the petitioner on

 ' 'bail in K.CR.No.155/10 of Narasimharaja Police
5.A"-..Stat?ion,*..Mysore City. which is registered for the
..of{en"e.e punishable under Section 2()(b){i) of

This Criminal Petition coming on for orders

 day, the Court made the foiiowing:~



ORDER

Petitioner is arrayed as accused in Crime

i\io.155/10 registered for an offence punish–a_i2.i.e..A’

under Section 20sB of Narcotic

Pshychotropic Substances Act. 3.9a8.5′._

2. i have heard learned; couVdn—-s.ei. fo14-pe.t’itzioner
and learned High Court sfor
respondent »~ State. V V A i

3. I have been

records. whic;i1′”i}v_o’u1ci__ retréal'<» t'ii:at,____7_7kgs. of ganja

was seized froini.Vh'e_p'oAs'sessi_'on of petitioner.

4. ‘i’iie_1earn,ed’ic’ottnsei for the petitioner submits

.t1’i’1t§’tv-.iga3nja”not contained seeds, but also

ie.a’v¢§ Therefore, total quantity does not

exceed the fiermissible quantity.

in my Considered opinion. submission of

V”‘i._,»iea[i.”ned cousnel for petitioner has no basis. The

u;’tota1 quantity of ganja seized is 7.3 kgs. in the

W acat

Circumstances. it cannot be said that the seized
quantity of ganja was Eess than small quant.-iyy.
Considering the nature of offence alleged
petitioner ané punishment provided.
cannot be granted bail.

dismissed.

AHB H 4

1 M f s