High Court Kerala High Court

Assain Aged 40 Years vs State Of Kerala Represented By … on 20 January, 2010

Kerala High Court
Assain Aged 40 Years vs State Of Kerala Represented By … on 20 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2458 of 2009()


1. ASSAIN AGED 40 YEARS,ADIYATTIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.P.K.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :20/01/2010

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                      B.A. NO. 2458 OF 2009
             ------------------------------------------------------
             Dated this the 20th day of January, 2010

                                O R D E R

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioner is accused No.4 in

Crime No.18 of 2009 of Vythiri Police Station.

2. The offences alleged against the petitioner are under Rule

16 of the Kerosene Control Order and Sections 3 and 7(1)(a) of the

Essential Commodities Act.

3. The gist of the prosecution case is as follows: On

11.2.2009, the police party found accused Nos.1 to 3 engaged in

filling kerosene into the diesel tank of a lorry owned by accused

No.1. Accused No.2 is the driver of the autorickshaw and accused

No.3 is the salesman of the ration shop belonging to accused No.4.

The allegation is that the fourth accused, the dealer of the ration

shop, sold the kerosene to accused No.1, which was transported in

the goods autorickshaw driven by the second accused. The

kerosene was being filled in the tank of the lorry owned by the first

accused.

B.A. NO. 2458 OF 2009

:: 2 ::

4. The learned counsel for the petitioner submitted that on

inspection of the Ration Shop by the Rationing Inspector, he found

that the stock available in the ration shop of the petitioner was

correct and that there was no shortage or excess of stock. At this

stage, I do not think that the report of the Rationing Inspector is

relevant. The allegation is very grave. The kerosene was intended

to be supplied to the ration card holders by way of Public Distribution

System. The allegation is that kerosene to be distributed to the card

holders was sold by the petitioner to accused No.1 for a higher profit.

In an offence of this nature, I do not think that it is proper to grant

anticipatory bail to the accused. If anticipatory bail is granted to the

petitioner, it would adversely affect the proper investigation of the

case. I am of the view that the petitioner is not entitled to the

discretionary relief under Section 438 of the Code of Criminal

Procedure.

For the aforesaid reasons, the Bail Application is dismissed.

(K.T.SANKARAN)
Judge
ahz/