IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4548 of 2010()
1. SUBI K SUDHAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/08/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * *
Bail Application No.4548 of 2010
* * * * * * * * * * * * * * * * * * *
DATED: 13th day of August, 2010
O R D E R
Petitioner, who is the 4th accused in Crime No.382/2008 of
Munnar Police Station for an offence punishable under Sec. 20(b)
(ii) B of the NDPS Act, seeks his enlargement on bail.
2. The learned Public Prosecutor on instructions submitted
that no final report has been filed even after 60 days of judicial
custody of the petitioner. If so, by virtue of the proviso to sec.167
(2) Cr.P.C. the petitioner is entitled to be released on bail as of
right.
3. Accordingly, the petitioner is directed to be released on
bail on his executing a bond for Rs.25,000/- (Rupees twenty five
thousand only) with two solvent sureties each for the like amount
to the satisfaction of the Special Court for NDPS Act Cases,
Thodupuzha and subject to the following conditions:-
Bail Application No.4548 of 2010
2
1. Petitioner shall report before the
Investigating Officer between 9 a.m. and 11 a.m.
on all Wednesdays.
2. Petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to
tamper with the evidence for the prosecution.
3. The petitioner shall make himself available for
interrogation as and when required by the
investigating officer.
4. Petitioner shall not commit any offence
while on bail.
If the petitioner commits breach of any of the above
conditions, the bail granted to him shall be liable to be cancelled.
This application is allowed as above.
V.RAMKUMAR,JUDGE
dmb