IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5371 of 2010()
1. BINOJ VARGHESE,S/O.VARGHESE,
... Petitioner
Vs
1. STATE OF KERALA THROUGH THE SUB
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/09/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = =
Bail Application No.5371 of 2010
= = = = = = = = = = = = = = = =
DATED: 17th day of September, 2010
O R D E R
In this Petition filed under Sec. Cr.P.C. the petitioner, who is
the sole accused in Crime No.573/2010 of Nilambur Police Station
for an offence punishable under Section 20(b) II (B) of the N.D.P.S.
Act for allegedly having been found in possession of 5 Kgs of
ganja, seeks bail.
2. The learned Public Prosecutor opposed the application.
3. I am not satisfied that both the grounds enumerated
under sec.37(1)(b)(ii) of the N.D.P.S. Act are present in this case
so as to justify release of the petitioner. This Application is,
accordingly, dismissed.
V.RAMKUMAR, JUDGE.
dmb