High Court Kerala High Court

Ayyappan vs State Of Kerala on 2 June, 2009

Kerala High Court
Ayyappan vs State Of Kerala on 2 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2318 of 2009()


1. AYYAPPAN,S/O.KOTHA, NATTAMKANDATH HOUSE
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :02/06/2009

 O R D E R
                          K.T.SANKARAN, J.
                     --------------------------------
                         B.A.No.2318 of 2009
                     --------------------------------
                 Dated this the 2nd day of June, 2009


                                 ORDER

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioner is accused No.2 in

Crime No.9 of 2009 of Wadakkanchery Excise Range.

2. The offences alleged against the petitioner are under Sections

8(1) and 55(b) and (g) of the Abkari Act.

3. The prosecution case is that the petitioner and the first

accused were found engaged in brewing arrack on 5.3.2009. The

petitioner ran away from the spot on the arrival of the Excise Party.

The first accused was arrested and he was produced before the court.

Later, the first accused was released on bail.

4. According to the public prosecutor, the petitioner could not

be arrested as he had absconded. In the facts and circumstances of

the case, I do not think that this is a fit case to grant anticipatory bail.

The Bail Application is accordingly dismissed.

K.T.SANKARAN,
JUDGE
csl