IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6209 of 2010()
1. SHINE JOSEPH, S/O. JOSEPH,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/10/2010
O R D E R
V. RAMKUMAR, J.
--------------------------------
Bail Application No.6209 of 2010
--------------------------------
DATED: 20.10.2010
O R D E R
In this Petition filed under Sec. Cr.P.C. the petitioner, who
is the 3rd accused in Crime No.9 of 2009 of Excise Enforcement
and Anti-Narcotic Special Squad, Kottayam for offences
punishable under Sections 20(b)(ii)(C) of the N.D.P.S. Act for
allegedly having been found in possession of 91.5 Kilogram of
ganja, seeks bail.
2. The learned Public Prosecutor opposed the
application.
3. I am not satisfied that both the grounds enumerated
under sec.37(1)(b)(ii) of the N.D.P.S. Act are present in this case
so as to justify release of the petitioner. This Application is,
accordingly, dismissed.
V.RAMKUMAR,
JUDGE.
sj