IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1322 of 2007()
1. SABU K.N. S/O.NARAYANAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.V.K.SUNIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/03/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 1322/2007
-----------------------------
Dated this 6th day of March, 2007
O R D E R
The petitioner who is the accused in C.R.No.20/2006
of Excise Range, Kottayam for an offence punishable under
Section 55(a) of the Abkari Act for allegedly having been found
in possession of three and a half litres of spirit on 20.11.2006
and who was arrested on 10.12.2006 in connection with
another crime namely C.R.No.9/2006 of the same Excise
Range, seek anticipatory bail.
2. The learned Public Prosecutor opposed the
application.
3. Anticipatory bail cannot be granted in a case of this
nature. But at the same time I am inclined to permit the
petitioner to surrender before the Investigating Officer for the
purpose of interrogation and then to have his application for
regular bail ordered by the Magistrate concerned.
4. Accordingly, the petitioner shall surrender before
the Investigating Officer on any day between 13.3.2007 and
15.3.2007 for the purpose of interrogation. Thereafter, the
B.A.1322/2007
2
petitioner shall be produced before the Magistrate having
jurisdiction, on the same day. The Magistrate shall consider
and dispose of the application, if any, filed by the petitioner
for regular bail, preferably on the same day on which it is
filed.
The application is disposed of as above.
V.RAMKUMAR,
JUDGE
mrcs