High Court Kerala High Court

Lakshmanan vs The Sub Inspector Of Police on 24 March, 2010

Kerala High Court
Lakshmanan vs The Sub Inspector Of Police on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 663 of 2010()


1. LAKSHMANAN, S/O. SEKHARAN,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.E.NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/03/2010

 O R D E R
                               V. RAMKUMAR, J.
                 =====================
                   Bail Application No. 663 of 2010
                 =====================
               Dated this the 24th day of March, 2010

                               O R D E R

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

who is the accused in Crime No. 426 of 2009 of Thenhipalam

Police Station for an offence punishable under section 55(a) of

the Abkari Act for allegedly having been found in possession

of 11 litres 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. I am

not satisfied that both the grounds enumerated under Section 41-

A(b)(ii) of the Abkari Act are present in this case so as to justify

the release of the petitioner on bail. 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

B.A.No.663/2010 2

Kerala – 2001 (1) KLT 21.

With the above observation this Application is disposed of .

Dated this the 24th day of March, 2010.

V.RAMKUMAR, JUDGE.

rv