High Court Kerala High Court

Indira Aged 40 Years vs State Of Kerala on 31 July, 2007

Kerala High Court
Indira Aged 40 Years vs State Of Kerala on 31 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4510 of 2007()


1. INDIRA AGED 40 YEARS,
                      ...  Petitioner
2. VENU, AGED 48 YEARS,

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. EXCISE INSPECTOR

                For Petitioner  :SRI.SHAJI P.CHALY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :31/07/2007

 O R D E R
                                  R. BASANT, J.

                        - - - - - - - - - - - - - - - - - - - - - -

                           B.A.No.  4510  of   2007

                        - - - - - - - - - - - - - - - - - - - - - -

                   Dated this the 31st day of   July, 2007


                                     O R D E R

Application for anticipatory bail. The petitioners are spouses.

They face allegations under Section 55(i) of the Kerala Abkari Act.

The crux of the allegations is that when the Excise Party, on receipt

of prior discreet information that the accused were carrying on the

business of sale of liquor in their residential premises without legal

authority, went to the scene of the crime. The first accused, who was

present at the scene pointed out to them six litres of I.M.F.L., which

was kept concealed in the premises. Seizure was effected. The first

accused could not be arrested as the Excise Party did not consist of

any woman police official. Crime has been registered. The

petitioners are accused 1 and 2. Investigation is in progress. The

petitioners apprehend imminent arrest.

2. The learned counsel for the petitioners submits that the

petitioners are absolutely innocent. The total quantity of I.M.F.L.

recovered is only 6 litres. Each of the accused is entitled to possess

3 litres. There is no contention that the liquor seized is spurious or

B.A.No. 4510 of 2007

2

that tax, rent, cess etc. payable in respect of the liquor has not been paid.

In these circumstances the allegations raised against the petitioners are

unfounded. They may be granted anticipatory bail, it is prayed.

3. The learned Prosecutor opposes the application. The totality of

circumstances eloquently suggest that 6 litres of I.M.F.L. kept concealed

in the premises was intended for sale and not for personal consumption of

the petitioners. It is impossible at this stage to come to the conclusion that

possession of the liquor was bonafide for the personal consumption and not

for commission of the offence under Section 55(i) of the Abkari Act,

submits the Prosecutor.

4. I have considered all the relevant inputs. On an anxious

consideration of all the relevant inputs, I find merit in the opposition raised

by the learned Prosecutor. It is impossible at this stage and with the

available inputs to come to a safe conclusion that the quantity of liquor

concealed in the premises of the petitioners and recovered – from an

adjacent shed – was possessed bonafide and not for sale by the petitioners.

At any rate, I am satisfied that there are no circumstances which can

persuade this Court to invoke the extra ordinary equitable discretion under

Section 438 Cr.P.C. This I am satisfied is a fit case where the petitioners

B.A.No. 4510 of 2007

3

must resort to the ordinary and normal procedure of appearing before the

Investigator or the learned Magistrate having jurisdiction and then seek

regular bail in the ordinary course.

5. This application is accordingly dismissed. Needless to say, if

the petitioners appear before the Investigating Officer or the learned

Magistrate and apply for bail after giving sufficient prior notice to the

Prosecutor in charge of the case, the learned Magistrate must proceed to

pass orders on merits, in accordance with law and expeditiously.

(R. BASANT)

Judge

tm