IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6663 of 2009()
1. BIJU, S/O.ANTONY,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.RAJIT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :16/11/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No.6663 of 2009
------------------------------------
Dated this the 16th day of November, 2009
O R D E R
Apprehending arrest on an accusation of having
committed offences under Sections 55(a) and 8(1)(2) of the
Abkari Act, the petitioner, who is the 3rd accused in C.R.
No.10/2009 of Vandiperiyar Excise Range, has filed this
application for anticipatory bail under Section 438 of the Code
of Criminal Procedure.
2. The prosecution case is that on 1/04/2009, a
quantity of 3265 litres of spirit was transported to Kerala from
Tamil Nadu and that the petitioner is involved in the offence.
3. The learned Public Prosecutor submitted that after
completing the investigation, charge was laid in the case on
27/7/2009.
Reserving the right of the petitioner to move for regular
bail, this Bail Application is closed.
K.T. SANKARAN, JUDGE
scm