High Court Kerala High Court

Shaju vs The Excise Inspector on 3 October, 2007

Kerala High Court
Shaju vs The Excise Inspector on 3 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6001 of 2007()


1. SHAJU, AGED 30 YEARS, S/O. MADHAVAN,
                      ...  Petitioner

                        Vs



1. THE EXCISE INSPECTOR,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.N.KRISHNANKUTTY PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :03/10/2007

 O R D E R
                            R.BASANT, J.
                         ----------------------
                         B.A.No.6001 of 2007
                     ----------------------------------------
              Dated this the 3rd day of October 2007

                                O R D E R

Application for anticipatory bail. The petitioner is the

second accused. Altogether there are three accused persons.

The crux of the allegations is that 2000 litres of wash was kept in

the possession of accused 1 and 2. Seeing the excise party, they

allegedly took to their heels and could not be apprehended.

Third accused is the landlord. Name of the petitioner is shown

as one of the persons who had run away on seeing the excise

party in the occurrence report and in the seizure mahazer.

Detection took place on 4/12/2006. The petitioner has not been

arrested so far. Investigation is in progress. The petitioner

apprehends imminent arrest.

2. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. He may be granted

anticipatory bail, it is prayed. His name has been given falsely to

the excise officials by some local persons including one of the

attesters to the seizure mahazer who has animosity against the

petitioner. This, in short, is the plea.

B.A.No.6001/07 2

3. The learned Public Prosecutor opposes the

application. The learned Public Prosecutor submits that there

are no circumstances warranting invocation of the jurisdiction

under Section 438 Cr.P.C. The learned Public Prosecutor

submits that this is a fit case where the petitioner must appear

before the investigating officer or the learned Magistrate having

jurisdiction and then seek regular bail in the ordinary course.

4. Having considered all the relevant inputs, I find merit

in the opposition by the learned Public Prosecutor. The

allegations are serious. The name of the petitioner appears in

the earliest contemporaneous document. At the moment and

with the available inputs, there is no reason to assume that the

allegations are false. In fact, no specific allegation even, that the

excise party has any ill will or animosity against the petitioner is

raised The attempt to suggest that there is animosity for one of

the attesters to the seizure mahazer against the petitioner is not

now shown to be reasonable or acceptable. I am in these

circumstances, satisfied that there are no features in this case

which would justify the invocation of the extraordinary equitable

discretion under Section 438 Cr.P.C. This, I agree with the

B.A.No.6001/07 3

learned Public Prosecutor, is a fit case where the petitioner must

appear before the investigating officer or the learned Magistrate

having jurisdiction and then seek regular bail in the normal and

ordinary course.

3. In the result, this petition is dismissed. Needless to

say, if the petitioner surrenders before the investigating officer

or the learned Magistrate and applies for bail, after giving

sufficient prior notice to the Prosecutor in charge of the case,

the learned Magistrate must proceed to pass appropriate orders

on merits, in accordance with law and expeditiously.




                                             (R.BASANT, JUDGE)

jsr

            // True Copy//      PA to Judge

B.A.No.6001/07    4

B.A.No.6001/07    5

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007