High Court Kerala High Court

Binu @ Vinu vs The Excise Inspector on 12 May, 2009

Kerala High Court
Binu @ Vinu vs The Excise Inspector on 12 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2496 of 2009()


1. BINU @ VINU,AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. THE EXCISE INSPECTOR,PATHANAMTHITTA
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :12/05/2009

 O R D E R
                      C.T.RAVIKUMAR, J.

               -----------------------------------------
                     B.A.No. 2496 of 2009
               -----------------------------------------

               Dated this the 12th May, 2009

                            O R D E R

This is a petition for regular bail filed under Section 439

of the Code of Criminal Procedure.

2. Petitioner is the accused in Crime No.61/08 of

Pathanamthitta Excise Range, alleging commission of offence

under Section 55(a) of the Abkari Act. The case of the

prosecution is that on 31.7.2008 at 9 pm, the petitioner was

found possessing 70 litres of illicit spirit in two plastic kannas

in course of transit at Karamveli – Edaparakavu Road. He was

arrested in connection with the crime on 7.4.2009 and since

then he has been in judicial custody.

3. When the matter is taken up today, learned Public

Prosecutor submitted that final report in this case has already

been laid before the Judicial First Class Magistrate Court-I,

Pathanamthitta. If that be so, I think the petitioner can

BA.2496/09 2

approach that court and move for regular bail. Accordingly,

this petition is dismissed with liberty to move before the

competent court for bail.

C.T.RAVIKUMAR, JUDGE
vgs.