High Court Kerala High Court

Sijo vs State Of Kerala on 26 May, 2008

Kerala High Court
Sijo vs State Of Kerala on 26 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3044 of 2008()


1. SIJO, S/O.KURIAKOSE,
                      ...  Petitioner
2. ARUN @ KIRAN, S/O.BABY,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :26/05/2008

 O R D E R
                                    K. HEMA, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                              B.A.No. 3044 of 2008
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 26th day of May, 2008

                                       O R D E R

This application is filed under section 439 Cr.P.C.

2. Petitioners are accused 1 and 2 in Crime No.45/2008 of

Vellathooval Police Station registered under section 20(b)(ii)(C) of the the

Narcotic Drugs and Psychotropic Substances Act, 1985. According to the

prosecution, the petitioners along with others were transporting 30.5 k.gms.

of ganja and they were arrested on 7-2-2008 from the spot and accused 3

and 4 ran away. The petitioners who are first and second accused were in

the first seat of the vehicle whereas the third and fourth accused and the

ganja were found at the back seat. Accused 3 and 4 escaped.

3. The application is opposed by the learned Public Prosecutor. He

submits that if the petitioners are released on bail, it will not be possible to

arrest accused 3 and 4 and it will adversely affect investigation.

4. On hearing both sides, I find that this is not a fit case to grant

bail.

Hence, the application is dismissed.

K. HEMA,
JUDGE.

mn.