IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6200 of 2009()
1. MUHAMMED @ MANU, S/O.MOIDEEN,
... Petitioner
Vs
1. STATE OF KERALA THROUGH THE
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :05/11/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.6200 of 2009
---------------------------------------------
Dated this the 5th day of November, 2009
ORDER
This is an application for bail under Section 439 of the
Code of Criminal Procedure. The petitioner is the accused in
Crime No.449 of 2009 of Nilambur Police Station, Malappuram
District.
2. The offence alleged against the petitioner is under
Section 20(b)(ii)(B) of the Narcotic Drugs and Psychotropic
Substances Act.
3. The prosecution case is that on 28.9.2009, the
petitioner was found in possession of a quantity of 1.470 kgs. of
ganja. He was arrested on the same date. The quantity of ganja
involved is not commercial quantity. Therefore, the bar under
Section 37(1)(b)(ii) of the Act would not apply.
4. Taking into account the facts and circumstances of the
case, the duration of the judicial custody undergone by the
petitioner, the nature of the offence and the present stage of
investigation, I am of the view that bail can be granted to the
BA No.6200/2009 2
petitioner.
The petitioner shall be released on bail on his executing
bond for Rs.25,000/- with two solvent sureties for the like
amount to the satisfaction of the Special Court for NDPS Cases,
Vadakara, subject to the following conditions:
a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on all Mondays, till the final
report is filed or until further orders;
b) The petitioner shall appear before the investigating officer
for interrogation as and when required;
c) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;
d) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;
e) In case of breach of any of the conditions mentioned above,
the bail shall be liable to be cancelled.
The Bail Application is allowed as above.
K.T.SANKARAN,
JUDGE
csl