IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7439 of 2007()
1. VASANTHA, MELEPUTHEN VEEDU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE EXCISE INSPECTOR,
For Petitioner :SRI.G.P.SHINOD
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :04/12/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.7439 of 2007
-------------------------------------
Dated this the 4th day of December, 2007
ORDER
Application for anticipatory bail. Petitioner, a woman, faces
allegations under the Kerala Abkari Act. She was allegedly found
to be in possession of 3 litres of arrack on 14.11.2007. She
could not be arrested as the detecting excise party did not consist
of any woman official. Investigation is in progress. The
petitioner apprehends imminent arrest.
2. The learned counsel for the petitioner submits that the
petitioner is absolutely innocent. The article in question was not
kept by the petitioner at the place from where it was recovered.
The husband of her servant had allegedly kept the article there.
The allegations against the petitioner are raised without any valid
justification, submits the learned counsel for the petitioner.
3. The learned Public Prosecutor opposes the application.
All the available indications point to the culpability of the
petitioner. No circumstances exist warranting or justifying the
invocation of the extraordinary equitable discretion under Section
B.A.No.7439 of 2007 2
438 Cr.P.C. The petitioner may be directed to surrender before
the learned Magistrate or the Investigating Officer and then seek
regular bail in the ordinary course, submits the learned Public
Prosecutor.
4. I find merit in the opposition by the learned Public
Prosecutor. This, I am satisfied, is a fit case where the petitioner
must appear before the learned Magistrate having jurisdiction or
the Investigating Officer and then seek bail in the regular and
ordinary course. I find no features in this case which can justify
or warrant the invocation of the extraordinary equitable
discretion under Section 438 Cr.P.C.
5. This application is, in these circumstances, dismissed,
but I may hasten to observe that if the petitioner surrenders
before the Investigating Officer or the learned Magistrate and
applies for bail after giving sufficient prior notice to the
Prosecutor in charge of the case, the learned Magistrate must
proceed to pass appropriate orders on merits and expeditiously.
(R.BASANT, JUDGE)
rtr/-
B.A.No.7439 of 2007 3