High Court Kerala High Court

Boban vs State Of Kerala on 9 February, 2011

Kerala High Court
Boban vs State Of Kerala on 9 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 451 of 2011()


1. BOBAN, S/O.SREEDHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/02/2011

 O R D E R
                         V. RAMKUMAR, J.
              ----------------------------------------------
               Bail Application No.451 of 2011
              -----------------------------------------------
           Dated this the 9th day of February, 2011

                                ORDER

In this Petition filed under Section 439 Cr.P.C., the

petitioner, who is the sole accused in Crime No.353 of 2010 of

Changaramkulam Police Station, Malappuram District, for an

offence punishable under Section 20(b)(II)(B) of the Narcotic

Drugs and Psychotropic Substances Act, seeks his enlargement

on bail. The petitioner was arrested on 16/12/2010.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor.

3. Having regard to the nature of the offence, 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. Accordingly, the petitioner is directed to be released

on bail on his executing a bond for `2,00,000/- (Rupees Two

lakhs only) with two solvent sureties each for the like amount to

the satisfaction of the Magistrate concerned and subject to the

following conditions:-

Bail Appln.No.451/2011
-2-

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 at any time 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.

V.RAMKUMAR, JUDGE

skj