High Court Kerala High Court

Kuttappan vs Kerala State Represented By … on 23 March, 2009

Kerala High Court
Kuttappan vs Kerala State Represented By … on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1367 of 2009()


1. KUTTAPPAN, AGED 60 YEARS,
                      ...  Petitioner

                        Vs



1. KERALA STATE REPRESENTED BY EXCISE
                       ...       Respondent

                For Petitioner  :SRI.K.JAYARAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/03/2009

 O R D E R
                          V. RAMKUMAR, J.
             ------------------------------------------------
                  Bail Application No. 1367 of 2009
          ----------------------------------------------------
               Dated this the 23rd day of March, 2009.

                                O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioner who is

the accused in Crime No. 2 of 2009 of Nooranadu Excise Range for an

offence punishable under section 55(i) of the Abkari Act for allegedly

having been found in possession of 9.5 liters of Indian made foreign

liquor, 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 v. State of Kerala – 2001 (1) KLT 22.

With the above observation this Application is disposed of .

V.RAMKUMAR, JUDGE.

rv