High Court Kerala High Court

V.P.Jabir vs State Of Kerala on 17 June, 2010

Kerala High Court
V.P.Jabir vs State Of Kerala on 17 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3557 of 2010()


1. V.P.JABIR, S/O.ASHRAF, 25 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :17/06/2010

 O R D E R
                                  K.HEMA, J
                             -----------------------
                         B.A No.3557 OF 2010
                         --------------------------------
                 Dated this the 17th day of June 2010

                                    ORDER

This petition is for bail.

2. The alleged offence is under Section 21 of Narcotic Drugs

and Psychotropic Substances Act. According to prosecution,

petitioner was found in possession of 66 ampules of Pentazocine on

25/05/2010 and he was arrested on the same day. Sixty six

ampules each containing 1 ml is seized.

3. Petitioner is in custody for the past 23 days. Learned

counsel for petitioner submitted that the small quantity is 20 gms.

but the prosecution has not stated the weight of Pentazocine in the

ampules.

4. This petition is opposed. Learned Public Prosecutor

submitted that the quantity of the article is 60.06 gms. of

Pentazocine, as per the instructions. It is an intermediate quantity.

Matter is under investigation.

5. On hearing both sides, considering the serious nature of the

allegations made and stage of investigation, I am not inclined to

grant bail to petitioner at this stage.

Petition is dismissed.

K.HEMA
JUDGE
vdv