IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3320 of 2008()
1. BIJAYA KUMAR, S/O BAIRAGI PATRA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.MILLU DANDAPANI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :27/05/2008
O R D E R
K.HEMA, J
======================
B.A.No.3320 of 2008
=========================
Dated this the 27th day of May, 2008
ORDER
This is an application for anticipatory bail.
2. The case of the prosecution is that the petitioner
wrongfully kept 759 wheat bags with the seal of Food
Corporation of India. The said article was kept for distribution to
the public.
3. Learned counsel appearing for the petitioner submitted
that he is innocent of the allegations made. He has only kept the
article in his godown which he is entitled to. The documents
maintained by him will tally with the articles and explain the
legal position.
4. This petition is opposed. The learned Public
Prosecutor submitted that as per the case the petitioner has
committed the offence and there is nothing to reveal his
innocence, and that grant of anticipatory bail will adversely
affect the investigation. I am satisfied with the submissions
B.A.No.3320/2008
2
made. I am not inclined to grant anticipatory bail in an offence
of this nature.
This petition is dismissed.
K.HEMA,JUDGE
dvs