High Court Kerala High Court

Aji Vasudevan vs State Of Kerala on 21 April, 2009

Kerala High Court
Aji Vasudevan vs State Of Kerala on 21 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2003 of 2009()


1. AJI VASUDEVAN S/O. LATE VASUDEVAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :21/04/2009

 O R D E R
                      V.K.MOHANAN, J.
                  ---------------------------------------
                    B.A. No.2003 OF 2009
                  ---------------------------------------
            Dated this the 21st day of April, 2009


                             O R D E R

The allegation against the petitioner is that he had

committed the offences punishable under Sections 55(a)

and 58 of the Kerala Abkari Act. Consequently crime

No.13/2009 was registered against him in the Thiruvalla

Excise Range and he was arrested on 22.03.2009. Now he

seeks regular bail.

2. The allegation against the petitioner is that on

16.03.2009, the Excise Inspector, Thiruvalla and party

while on patrol duty, found 30 litres of Indian made foreign

liquor in 30 bottles in the property of the petitioner. He ran

away from the spot, on seeing the excise party and

subsequently, he was arrested.

3. I have heard the learned counsel for the petitioner

as well as the learned Public Prosecutor.

4. The learned counsel submitted that even according

to the prosecution, there is no allegation that the petitioner

B.A.No.2003 of 2009
2

was found in possession of the contraband article but the

allegation is that the contraband article was found in the

property which belonged to the petitioner. Thus according

to the learned counsel, the petitioner is falsely implicated in

the crime. It is also the case of the petitioner that the

investigation of the case is practically over and no further

detention of the petitioner is necessary. The learned Public

Prosecutor stoutly opposed the application stating that the

petitioner was found in possession of 30 litres of Indian

made foreign liquor without any authority and he ran away

from the spot on seeing the excise party.

5. I have carefully considered the contentions

advanced by both the counsel for the petitioner as well as

the learned Public Prosecutor. Considering the nature of

allegation made and the allegation that the petitioner is

found in possession of 30 litres of Indian made foreign

liquor in 30 bottles, I am unable to found any ground to

satisfy the twin conditions stipulated in Section 41A of the

Abkari Act so as to grant bail to the petitioner. It is relevant

B.A.No.2003 of 2009
3

to note that the arrest was only on 22.03.2009 and

investigation is in progress. Therefore, the petitioner is not

entitled to get bail at this stage.

In the result, there is no merit in the petition and

accordingly the same is dismissed.

V.K.MOHANAN
JUDGE

pac