High Court Kerala High Court

Sunil Chayakkadaravilayil vs State Of Kerala on 10 February, 2009

Kerala High Court
Sunil Chayakkadaravilayil vs State Of Kerala on 10 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 162 of 2009()


1. SUNIL CHAYAKKADARAVILAYIL,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :10/02/2009

 O R D E R
                             K.HEMA, J.

                 -----------------------------------------
                        B.A.No. 162 of 2009
                 -----------------------------------------

               Dated this the 10th February, 2009

                              O R D E R

This petition is for anticipatory bail.

2. The alleged offence is under Section 8(2) of the Abkari Act.

According to prosecution, on 16.11.2008, petitioner was found in

possession of 375 litres of wash.

3. Learned counsel for petitioner submitted that the wash was

seized from a property, which is not in possession of petitioner.

4. Learned Public Prosecutor submitted that charge sheet is

laid and the police has no intention to arrest petitioner for the

purpose of investigation. Petitioner may be directed to surrender

before the court concerned and co-operate with the trial.

5. On hearing both sides, I am satisfied that no ground is

made out to grant anticipatory bail.

Petitioner is directed to surrender before

the court concerned and seek remedy under

Section 437 Cr.P.C, if so advised.

Petition is dismissed.

K.HEMA, JUDGE
vgs.