High Court Kerala High Court

Selvakumar vs The Excise Inspector on 23 September, 2009

Kerala High Court
Selvakumar vs The Excise Inspector on 23 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5341 of 2009()


1. SELVAKUMAR, AGED 27 YEARS,
                      ...  Petitioner
2. KARTHIKEYAN, AGED 28 YEARS,
3. SREENIVASAN, AGED 32 YEARS,
4. MOHAN, AGED 25 YEARS, S/O.GANESAN,

                        Vs



1. THE EXCISE INSPECTOR,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :23/09/2009

 O R D E R
                      K.T. SANKARAN, J.
                   ---------------------------
                    B.A. No. 5341 of 2009
               ------------------------------------
          Dated this the 23rd day of September, 2009

                           O R D E R

This is an application for bail under Section 439 of the

Code of Criminal Procedure. Petitioners are accused Nos.1 to

4 in N.D.P.S Crime No.1 of Thiruvalla Excise Range.

2. The offences alleged against the petitioners are under

Sections 22(c) and 29 of the Narcotic Drugs and Psychotropic

Substances Act.

3. The prosecution case is that on 4/7/2009, the

petitioners attempted to sell a quantity of 1.01 Kgs of

Diazepam, a Psychotropic Substance. The petitioners were

arrested on 4/7/2009 and they were remanded to judicial

custody.

4. It is submitted by the learned Public Prosecutor that

two other persons are also involved in the case. They are now

shown as accused Nos.5 and 6. Accused Nos.5 and 6 are yet to

be arrested.

5. The Bail Application is vehemently opposed by the

learned Public Public Prosecutor. Section 37 of the N.D.P.S.Act

B.A. No. 5341/2009
2

provides that where the Public Prosecutor opposes the Bail

Application, bail can be granted to the accused only if the court is

satisfied that there are reasonable grounds for believing that the

accused persons are not guilty of the offence alleged and that

they are not likely to commit any offence while on bail.

6. In the facts and circumstances of the case, I am not

satisfied that there are reasonable grounds for believing that the

petitioners are not guilty of the offence alleged. It is also not

possible to say that the petitioners are not likely to commit any

offence while on bail.

For the aforesaid reasons, the Bail Application is

dismissed.

K.T. SANKARAN, JUDGE

scm