C.Chidambaram vs Directorate Of Revenue … on 14 February, 2011

0
38
Kerala High Court
C.Chidambaram vs Directorate Of Revenue … on 14 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 891 of 2011()


1. C.CHIDAMBARAM, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. DIRECTORATE OF REVENUE INTELLIGENCE
                       ...       Respondent

                For Petitioner  :SRI.SHAJI CHIRAYATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/02/2011

 O R D E R
                        V. RAMKUMAR, J.
                    --------------------------------
                 Bail Application No. 891 of 2011
                    --------------------------------
           Dated this the 14th day of February, 2011.

                              O R D E R

In this Petition filed under Sec. Cr.P.C. the petitioner who is

the 3rd accused in O.R. No. DRI/CHN/NDPS/3/09 of D.R.I., Kochi

for offences punishable under sections 8(c), 9A r/w 21(c), 25A, 28

and 29 of the N.D.P.S. Act for allegedly having been found in

possession of 30 kgs. of Hashish, seeks bail.

2. The learned Special Public Prosecutor for DRI opposed

the application contending inter alia that the petitioner belonging to

Chennai, was the person who handed over 30 kgs of Hashish to A1

and A2 who were arrested on 23.11.2009 with the aforesaid

narcotic drug and that the trial of A1 and A2 is at the final stage.

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.

rv

LEAVE A REPLY

Please enter your comment!
Please enter your name here