High Court Kerala High Court

Praveen @ Chakkara vs State Of Kerala on 14 July, 2010

Kerala High Court
Praveen @ Chakkara vs State Of Kerala on 14 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4196 of 2010()


1. PRAVEEN @ CHAKKARA,
                      ...  Petitioner

                        Vs



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

2. EXCISE INSPECTOR, EXCISE RANGE OFFICE,

                For Petitioner  :SRI.R.GOPAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :14/07/2010

 O R D E R
                              K.HEMA, J.
                           ------------------
                       B.A. No. 4196 of 2010
                  ------------------------------------
                Dated this the 14th day of July, 2010

                              O R D E R

Petition for bail.

2. The alleged offence is under Section 55(a) of the Abkari

Act. According to prosecution, on getting secret information, a car

was intercepted by the excise officials and two persons were found

inside the car. On stopping the vehicle, they abandoned the car

and escaped. On search of the car, 468 litres of spirit was seized

from the car. On investigation, it is revealed that petitioner was

using the car, of which petitioner’s wife is the R.C. owner.

3. Petitioner was taken into custody in connection with

another case and his formal arrest was recorded in this case on

24.05.2010. Learned counsel for petitioner submitted that

petitioner is in custody for the past 51 days. He is implicated only

as per the statement given by his wife, who is on enemial terms

with him, that he was using the vehicle. There is no other

evidence to connect the petitioner with the crime and he is not

involved in abkari offence. It is also submitted that petitioner is

accused only in one more case, which is for offences under

B.A. No. 4196 / 2010 2

Sections 452 and 427 of the Indian Penal Code and in that case,

petitioner is on bail. Petitioner is not involved in any abkari

offence so far.

4. This petition is opposed. Learned Public Prosecutor

submitted that as per the materials in the case diary, petitioner

was using the vehicle at the relevant time and the investigation

is going on.

5. On hearing both sides, I am not satisfied of the

innocence of the petitioner and hence bail cannot be granted in

view of Section 41 A of the Abkari Act.

Petition is dismissed.

K. HEMA, JUDGE

ln