High Court Kerala High Court

Rajesh vs The State Of Kerala on 29 June, 2007

Kerala High Court
Rajesh vs The State Of Kerala on 29 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3932 of 2007()


1. RAJESH, S/O NARAYANAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :29/06/2007

 O R D E R
                                R.BASANT, J.

                             ----------------------

                             B.A.No.3932 of 2007

                         ----------------------------------------

                    Dated this the  29th   day of June 2007




                                    O R D E R

Application for anticipatory bail. The petitioner, the second

accused faces allegations under the N.D.P.S Act. 10.6 Kgs of

Ganja was allegedly found in the possession of the petitioner and

his friend who were proceeding on a motor cycle at 7.20 p.m on

2/6/2007. The friend was apprehended with the contraband

article. The petitioner was not available for arrest. In the F.I.R

registered and in the seizure mahazor, the name of the petitioner

is shown clearly. The co-accused was arrested. He continues in

custody. According to the petitioner, he is absolutely innocent.

Totally false allegations are raised against him without any

justification. In these circumstances, it is prayed that

anticipatory bail may be granted to the petitioner. The learned

Public Prosecutor opposes the application. Sufficient data

incriminating the petitioner and pointing to his culpability have

been collected, submits the learned Public Prosecutor.

B.A.No.3932/07 2

2. I shall scrupulously avoid any detailed discussion on

the acceptability of the allegations and the credibility of the data

collected. Suffice it to say that I am satisfied that this is not a fit

case where the equitable discretion under Section 438 Cr.P.C

can or ought to be invoked in favour of the petitioner. This is a

fit case where the petitioner must resort to the ordinary and

normal procedure of appearing before the investigating officer

or the learned Magistrate having jurisdiction and then seek

regular bail.

3. This petition is, in these circumstances, dismissed.






                                                     (R.BASANT, JUDGE)

jsr


                          // True Copy//          PA to Judge


B.A.No.3932/07    3


B.A.No.3932/07    4


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007