IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3294 of 2008()
1. MOIDEENKUTTY, S/O.AHAMMED,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.K.MOHANAN(PALAKKAD)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :26/05/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A.No. 3294 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of May, 2008
O R D E R
This application is under section 439 of Cr.P.C.
2. Heard. The alleged offence is under section 20(b)(ii)(B)
of the the Narcotic Drugs and Psychotropic Substances Act,
1985 . The article involved is 3.5 kgm. Of ganja. The petitioner
was arrested along with the contraband article on 26-3-2008.
Petitioner is in custody for the past 60 days. Hence, it is
submitted that he is entitled for statutory bail.
3. The learned Public Prosecutor, on instructions, submits
that the investigation is not completed. In the facts and
circumstances, I am of the view that there is no ground to
refuse bail, since he is in custody for 60 days. The petitioner is
released on bail on the following conditions:
1. The petitioner shall execute a bond for
Rs.25,000/- with two solvent sureties each
for the like amount to the satisfaction of the
court below.
2. The petitioner shall report before the
Investigating Officer between 9 a.m. and 1
p.m. on every Monday until further orders.
BA 3294/08 -2-
3. The petitioner shall not get involved any
offence in similar nature and if he does so,
the bail granted to him is liable to cancelled.
This application is allowed as above.
K. HEMA,
JUDGE.
mn.