IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1902 of 2009()
1. KUNJUMON, S/O. JOSEPH,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.DILEEP P.PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :21/04/2009
O R D E R
V.K.MOHANAN, J.
----------------------------------------------
B.A No. No.1902 of 2009
----------------------------------------------
Dated 21st April, 2009.
ORDER
The petitioner is in judicial custody consequent to
his arrest on 4.3.2009 in crime No.2/2009 of Excise
Enforcement & Anti Narcotic Special Squad, Kollam.
Therefore he seeks regular bail.
2. The allegation against the petitioner is that he
was found in possession of 3 kgs. of ganja at
about5.15 p.m. on 4.3.2009 and thereby committed
the offence punishable under section 20(b)(ii)(B) of the
N.D.P.S.Act, 1985. The learned counsel for the
petitioner submitted that the petitioner is innocent and
he is ready to abide by whatever conditions imposed
by this Court in granting bail. It is also pointed out that
after his arrest, more than 45 days are over and
further detention of the petitioner is not necessary.
3. The learned Public Prosecutor opposing the bail
application stated that the quantity involved is
BA 1902/09
-:2:-
comparatively large quantity of ganja.
4. Considering the fact that the contraband article,
viz., ganja involved in this case is 3 kgs. whereas the
minimum quantity prescribed is only one kilogram. No
materials or facts are supplied to satisfy that there are
grounds to believe that the petitioner is not guilty of the
offence alleged against him and he is not likely to commit
offence while he is on bail.
In the result, there is no merit in the petition and
accordingly, the same is dismissed.
V.K.MOHANAN,JUDGE
kvm/-
BA 1902/09
-:3:-