IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 868 of 2007()
1. SIDDIQUE, S/O.MUHAMMED,
... Petitioner
2. ABDUL MAJEED, S/O.ALAVI,
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/02/2007
O R D E R
V. RAMKUMAR, J.
---------------------------------
B. A. No.868 of 2007
---------------------------------
DATED: FEBRUARY 14, 2007
O R D E R
Petitioners who are accused Nos.1 and 2 in Crime No.12/2007 of
Malappuram Police Station for an offence punishable under sec.20(b)(ii)(B) of
the N.D.P.S. Act for allegedly having transported 5.850 kgs. of ganja in a car on
4.1.2007, seek their enlargement on bail. The petitioners were arrested on the
same day.
2. The learned Public Prosecutor opposed the application.
3. The case of the prosecution is that on 4.1.2007 the police had
intercepted a car parked on the side of the road to find 5.850 kgs. of ganja and
the accused inside the car. 70% locomotor disability of the 1st petitioner cannot
be a ground to release him on bail as 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 the release of the petitioner. This Application is accordingly
dismissed.
V.RAMKUMAR, JUDGE
mt/-
Bail A.No. -:2:-