High Court Kerala High Court

Chandran vs The Station House Officer on 8 December, 2009

Kerala High Court
Chandran vs The Station House Officer on 8 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7193 of 2009()


1. CHANDRAN, S/O. RAMU,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

2. STATE REP. BY PUBLIC

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :08/12/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                      B.A. NO. 7193 OF 2009
             ------------------------------------------------------
            Dated this the 8th day of December, 2009

                                O R D E R

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioner is the second accused in

S.C.No.18 of 2009 on the file of the Court of the Special Judge

(NDPS Act cases), Vadakara.

2. The offence alleged against the petitioner is under Section

20(b)(ii)(B) of the Narcotic Drugs and Psychotropic Substances Act.

3. The allegation is that the petitioner was found in

possession of 2 kgs of ganja. On 12.5.2009, bail was granted to the

petitioner. One of the conditions for granting bail was that the

petitioner shall not commit similar offence while on bail.

4. The Prosecutor filed an application for cancellation of bail

alleging that on 15.6.2009, the petitioner was found in possession of

225 gms of ganja and he was arrested by the Medical College Police

in Crime No.367 of 2009 for that offence. It was contended that the

petitioner having violated one of the conditions on which bail was

B.A. NO. 7193 OF 2009

:: 2 ::

granted, the bail was liable to be cancelled. The court below

cancelled the bail by the order dated 7.7.2009. Warrant was issued

against the petitioner. He was arrested on 12.11.2009 and he was

remanded to judicial custody. The petitioner filed Crl.M.C.No.2987

of 2009 challenging the order dated 7.7.2009 cancelling bail. The

Criminal Miscellaneous Case was dismissed by this Court as per the

order dated 19.10.2009.

5. The petitioner moved an application for bail before the

Special Judge (NDPS Act cases), which was dismissed by the order

dated 19.11.2009.

6. It is alleged that the petitioner violated the conditions

imposed while granting bail. The court below was satisfied that the

petitioner had violated one of the conditions on which bail was

granted. That order was confirmed by the High Court in

Crl.M.C.No.2987 of 2009. Therefore, the question whether the

petitioner had violated the condition while granting bail cannot be

gone into afresh. Now the question is whether the discretion should

be exercised to grant bail to the petitioner under Section 439 of the

Code of Criminal Procedure.

B.A. NO. 7193 OF 2009

:: 3 ::

7. In the facts and circumstances of the case, I do not think

that the petitioner is entitled to such discretionary relief. The

petitioner was granted bail with a specific condition that he should

not involve himself in similar criminal activities. He violated that

condition and he had dealt with ganja again. Dealing with ganja is a

very serious crime. It affects hundreds of persons. It is not a case

where one or two persons are affected by the offence committed by

the accused persons. A large number of persons being the victims

of offence, I do not think that a light approach should be made while

exercising the discretion under Section 439 of the Code of Criminal

Procedure.

In the facts and circumstances of the case, I am not inclined to

grant bail to the petitioner. The Bail Application is accordingly

dismissed. The trial court shall make every endeavour to expedite

the trial.

(K.T.SANKARAN)
Judge

ahz/