IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1975 of 2010()
1. THOMAS P.MATHEW, S/O.THOMAS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.MANUEL KACHIRAMATTAM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :16/04/2010
O R D E R
V.K. MOHANAN, J.
----------------------------------------
Bail Application No.1975 of 2010
-----------------------------------------
Dated this the 16th day of April, 2010
O R D E R
This is an application for regular bail filed by the
petitioner, who is accused in Crime No. 1/2010 of
Changanasserry Excise Range, in which offences under
Section 20(1)(b) and 29 and 49 of the NDPS Act are
involved.
2. The allegation against the petitioner is that, in the
evening of 29.1.2010 on the basis of an information that a
car which the petitioner and co-accused were travelling was
searched by the detection officer and 540 gms of hashish oil
was seized from the possession of the petitioner and the
petitioner is alleged to have committed the offence.
4. I have heard learned counsel for the petitioner
and also the learned Public Prosecutor.
5. The petitioner is arrested only on 29.1.2010. The
investigation in this case is in progress. Considering the
B.A.No.1975 of 2010
-:2:-
nature of the offences involved in the case, I am not
inclined to grant bail to the petitioner at this stage,
especially since the release of the petitioner at this stage is
likely to affect the investigation adversely and there is no
guarantee that he would not influence the witnesses and
interfere with the investigation.
In the result, there is no merit in the petition for bail
and accordingly, the same is dismissed.
V.K.MOHANAN,
JUDGE
ami/