IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 752 of 2008()
1. MUTHUKUMAR,S/O. RAMABOYAN,AGED 27
... Petitioner
2. PAZHANI, S/O. MAYANDI
3. SELVAN, S/O. VASU
Vs
1. STATION HOUSE OFFICER
... Respondent
For Petitioner :SRI.P.NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :08/02/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 752 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of February, 2008
O R D E R
This is the third application for regular bail filed by the
petitioners, who face allegations under the N.D.P.S. Act. They
remain in custody from 26.10.2007 on the allegation that they
were found to keep in their possession ganja exceeding 31 kgs.
that exceeds the commercial quantity prescribed. Investigation is
in progress. Final report has not been filed yet.
2. The learned Prosecutor submits that the Investigators
need some further time to complete the investigation. He further
submits that in so far as the first accused is concerned, his
address has not been correctly ascertained so far. The
investigator has reasons to believe that the details furnished by
the first accused are not correct and the police are being taken for
a ride by the first accused by giving incorrect address and details.
The first petitioner may be directed to furnish the correct address
and details and the Investigators may be given reasonable further
B.A.No. 752 of 2008
2
time to verify those details and make appropriate further submissions.
3. In the wake of opposition by the Public Prosecutor, regular
bail can be granted to the petitioners only if this court is in a position to
entertain both the satisfactions contemplated under Section 37 of the
N.D.P.S. Act. In the facts and circumstances of this case, I am unable
to entertain either of those satisfactions. I am, in these circumstances,
satisfied that the opposition by the Prosecutor appears to be justified
as the prosecution is entitled to further time to confirm the details
about the first accused furnished by him.
4. The learned counsel for the petitioners offers that all relevant
details of the first accused i.e. name, details of residence etc. shall be
furnished to the Investigating Officer within a period of three days
from today and the learned Prosecutor submits that the Investigating
Officer may be given 15 days further time to complete the investigation
if the petitioners would furnish the details of the first accused within
three days. I am satisfied that the petitioners do not deserve to be
enlarged on bail at this stage.
B.A.No. 752 of 2008
3
5. This application is accordingly dismissed with the observation
that the petitioners must furnish the details of the first accused within
three days to the Investigating Officer and the Investigating Officer
must make every endeavour to complete the investigation within 15
days. I may hasten to observe that the petitioners shall be at liberty to
move the court for bail again at a later stage of the investigation,
not at any rate, prior to 22.2.2008.
(R. BASANT)
Judge
tm