High Court Kerala High Court

Pradeep vs State Of Kerala on 1 February, 2008

Kerala High Court
Pradeep vs State Of Kerala on 1 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 614 of 2008()


1. PRADEEP, S/O.SIVADASAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.MOHANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :01/02/2008

 O R D E R
                              R. BASANT, J.


               ````````````````````````````````````````````````````

                        B.A. No. 614 OF 2008 B

               ````````````````````````````````````````````````````

               Dated this the 1st day of February, 2008


                                 O R D E R

Application for regular bail. Petitioner faces

allegations under the Kerala Abkari Act. The petitioner was

allegedly found to transport 175 litres of spirit on 19/12/2007.

He was arrested and continues in custody from that date.

Altogether there are three accused persons. The 3rd accused,

a woman, who is only the registered owner of a vehicle in

which the alleged transportation took place and the wife of A2,

has already been granted regular bail. The learned Public

Prosecutor opposes the application for regular bail to the

petitioner.

2. In the wake of the opposition by the learned Public

Prosecutor, regular bail can be granted to the petitioner only if

this court is in a position to entertain the twin satisfactions

under Section 41A of the Kerala Abkari Act. I do not find any

BA.614/08

: 2 :

circumstances which can persuade this court to entertain

either of those two satisfactions at the moment. I am satisfied

that this petition deserves to be dismissed now.

3. In the result, this petition is dismissed. I may

hasten to observe that the petitioner shall be at liberty to

move this court or the learned Sessions Judge for bail at later

stage of the investigation, not at any rate, prior to 11.2.08.

The investigators shall, in the meantime, make every

endeavour to complete the investigation.

(R.BASANT, JUDGE)

aks