High Court Kerala High Court

Basil Baby vs State Of Kerala on 26 October, 2010

Kerala High Court
Basil Baby vs State Of Kerala on 26 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5589 of 2010()


1. BASIL BABY, S/O.BABY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/10/2010

 O R D E R
                        V.RAMKUMAR, J.
             ----------------------------------------------
              Bail Application No.5589 of 2010
            ------------------------------------------------
          Dated this the 26th day of October, 2010

                               ORDER

The order dated 22/9/2010 is recalled since such an

order granting bail was never in the contemplation of this

Court and as agreed to by both sides, the said order came to

be passed by mistake. Consequential order if any granting

bail passed by the Special Court, (NDPS) Thodupuzha shall

also stand cancelled. B.A.No.5589 of 2010 is disposed of

afresh as herein below:-

2. The petitioner, who is accused No.6 in Crime No.8

of 2009 of Excise Enforcement and Anti Narcotic Special

Squad, Kottaym for an offence punishable under Section

21 (c) of the NDPS Act, seeks anticipatory bail.

3. The learned Public Prosecutor opposed the

application.

4. Anticipatory bail cannot be granted in a case of

this nature. But at the same time, I am inclined to permit the

petitioner to surrender before the Investigating Officer for the

purpose of interrogation and then to have his application for

bail considered by the Special Judge (NDPS) having

Bail Appln.No.5589/2010
: 2 :

jurisdiction. Accordingly, the petitioner shall surrender before

the investigating officer on 11/11/2010 or on 12/11/2010

for the purpose of interrogation and recovery of incriminating

material, if any. The petitioner shall thereafter be produced

before the Special Judge (NDPS), Thodupuzha who on being

satisfied that the petitioner has been interrogated by the

police shall consider and dispose of his application for regular

bail preferably on the same date on which it is filed.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

skj