High Court Kerala High Court

M.G.Satheesan vs State Of Kerala on 15 October, 2010

Kerala High Court
M.G.Satheesan vs State Of Kerala on 15 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6444 of 2010()


1. M.G.SATHEESAN, S/O.GOPALAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.V.SABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/10/2010

 O R D E R
                          V. RAMKUMAR, J.
                ....................................................
              Bail Application No. 6444 of 2010
               .....................................................

                         Dated: 15-10-2010

                                   ORDER

Petitioner who is the sole accused in Crime No. 386 of

2010 of Panniyankara Police Station, Kozhikode District for an

offence punishable under Section 20 (b) (ii) (B) of N.D.P.S. Act,

for having been found in possession of 7.450 kgms. of ganja,

seeks his enlargement on bail. The occurrence took place on

5-09-2010. The petitioner was arrested on 6-9-2010.

2. The learned Public Prosecutor opposed the application

contending inter alia that the petitioner was involved in yet

another case in which 1 = kgms of ganja was seized from his

possession.

3. Having regard to the nature of the allegations levelled

against the petitioner, the relative conduct of the parties, the

nature of the injury sustained , the sentiments of the near

Bail Appln. No. 6444 of 2010 -:2:-

relative of the victim and the other facts and circumstances of

the case, if the petitioner is released on bail, he will definitely

influence and intimidate the prosecution witnesses. There is

also the likelihood of the petitioner making himself scarce and

fleeing from justice. I am, therefore, not inclined to grant bail to

the petitioner at this stage.

This petition is accordingly dismissed.

Sd/-V. RAMKUMAR, (JUDGE)
ani.

/true copy/

P.S. to Judge