IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3173 of 2007()
1. JACOB THOMAS @ SABU PASTER,
... Petitioner
Vs
1. EXCISE RANGE INSPECTOR,
... Respondent
2. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/06/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 3173 OF 2007
````````````````````````````````````````````````````
Dated this the 4th day of June, 2007
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner,
who is the 1st accused in C.R. No.6/2007 of Agali Excise Range for
offences punishable under sections 8(1) and 8(2) of the Abkari Act for
allegedly having been found in possession of 230 litres of illicit arrack,
seeks anticipatory Bail.
2. The learned Public Prosecutor opposed the application.
3. Anticipatory bail cannot be granted in a case involving such
grave offence. It is too early to accept the petitioner’s contention that
the petitioner has been falsely implicated. There is no reason why the
petitioner should not surrender before the magistrate concerned and
seek regular bail. Accordingly, if the petitioner surrenders before the
Magistrate concerned within two weeks from today and files an
application for regular bail, the same shall be considered and disposed
of, preferably on the same day on which it is filed bearing in mind the
decision in Sukumari Vs. State of Kerala [2001 (1) KLT 22].
This application is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks