High Court Kerala High Court

Geevarghese @ Kochumon vs Excise Enspector on 18 April, 2008

Kerala High Court
Geevarghese @ Kochumon vs Excise Enspector on 18 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2500 of 2008()


1. GEEVARGHESE @ KOCHUMON,S/O.GEEVARGHESE,
                      ...  Petitioner

                        Vs



1. EXCISE ENSPECTOR, NOORANAD EXCISE RANGE,
                       ...       Respondent

                For Petitioner  :SRI.RASHEED C.NOORANAD

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :18/04/2008

 O R D E R
                            V.K.MOHANAN, J.
                         ------------------------------------
                          B.A.No.2500 of 2008
                        -------------------------------------
                 Dated this the 18th day of April, 2008

                                     ORDER

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

is the sole accused in Crime No.3 of 2008 of Nooranad Excise Range

for an offence punishable under Section 8 of the Kerala Abkari Act for

allegedly having been found in possession of 750 ml of arrack 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. 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

Kerala (2001 (1) KLT 22).

With the above observation, this Application is disposed of .

(V.K.MOHANAN, JUDGE)

rtr/-