High Court Kerala High Court

T.P.Purushu vs State Of Kerala To Be Rep. By Public on 30 October, 2008

Kerala High Court
T.P.Purushu vs State Of Kerala To Be Rep. By Public on 30 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6676 of 2008()


1. T.P.PURUSHU, S/O.RAMOOTTY, THOTUNKAL
                      ...  Petitioner

                        Vs



1. STATE OF KERALA TO BE REP. BY PUBLIC
                       ...       Respondent

2. SUB INSPECTOR OF POLICE, CHOKKLI POLICE

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :30/10/2008

 O R D E R
                                   K. HEMA, J.
                   -------------------------------------------------
                      Bail Appl.No. 6676 of 2008
                   --------------------------------------------------

              Dated this the 30th day of October, 2008.


                                   ORDER

Petition for bail.

2. The alleged offence is under Section 20(b)(ii)(B) of

NDPS Act. According to prosecution, petitioner was found in

possession of 1.095 kgms. of ganja on 3.9.2008 and he was arrested

on the same day.

3. Learned Public Prosecutor submitted that he has no

objection in granting bail on conditions.

Hence, bail is granted to the petitioner on the following

terms and conditions:

i) Petitioner shall execute a bond for Rs.25,000/- with two

solvent sureties each for the like sum to the

satisfaction of the court concerned.

ii) Petitioner shall report before the Investigating Officer

on every Monday, Wednesday and Saturday between

10 A.M. and 1 P.M. until further orders.

Iii) Petitioner shall not leave the limits of the police station

within which crime is registered except with the prior

permission of the court concerned.

iii ) Petitioner shall not commit any offence while on bail

and, in case of breach of this condition, bail is liable to

be cancelled.

Petition is allowed.

K. HEMA, JUDGE.

Krs.