IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5399 of 2008()
1. DINESAN, S/O.RAMACHANDRAN,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY THE PUBLIC
... Respondent
For Petitioner :SRI.K.R.VINOD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :29/08/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A.No. 5399 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of August,2008
O R D E R
Application for bail.
2. The alleged offences are under sections 20 (b)(ii)(B) of
the Narcotic Drugs and Psychotropic Substances Act, 1985.
Petitioner along with two others were found standing by the side
of the road in a suspicious circumstance. On questioning them and
on body search, 1st accused was found to carry a sack containing
1.450 kilograms of ganja and accused 2 and 3 were found in
possession 200 grams each of ganja. The articles were seized.
Accused were arrested from the spot on 15-7-2008.
3. Learned counsel for the petitioner submitted that
petitioner has no criminal antecedents and no other crime is
registered against petitioner. Petitioner is the 1st accused in the
crime. He is in custody from 15-7-2008 onwards. Accused 2 and 3
were already released on bail. Learned Public Prosecutor
submitted that he has no objection in granting bail to the
petitioner, but stringent condition may be imposed.
4. Hence, bail is granted to petitioner on the following
terms and conditions:-
BA 5399/08 -2-
1) Petitioner shall be released on bail on his
executing a bond for Rs.50,000/- with two
solvent sureties each for the like amount
to the satisfaction of the learned
Magistrate.
2) Petitioner shall report before the
Investigating Officer on every alternate
day between 10 a.m. and 1 p.m. until
further orders.
3) Petitioner shall not leave the limits of the
police station within which the crime is
registered except with the prior permission
of the learned Magistrate.
4) Petitioner shall not intimidate or influence
any witness or tamper with evidence or
commit any offence while on bail and in
case breach of this condition, bail is liable
to be cancelled.
The application is allowed.
K. HEMA, JUDGE.
mn.