High Court Kerala High Court

Gopan vs The State Of Kerala on 2 March, 2007

Kerala High Court
Gopan vs The State Of Kerala on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1260 of 2007()


1. GOPAN, S/O. PADMANABHAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/03/2007

 O R D E R
                                   V. RAMKUMAR, J.

                              - - - - - - - - - - - - - - - - -

                   BAIL APPLICATION NO. 1260  OF 2007

                  - - - - - - - - - ----------------------- - - - - - -

                 DATED THIS THE 2nd DAY OF MARCH, 2007


                                        O R D E R

Petitioner who is the second accused in C.R.No.69/06 of Amaravila

Excise Range for an offence punishable under section 8(2) of the Abkari

act for allegedly having been supplied two litres of illicit arrack to the first

accused, a lady, on 17.12.2006, seeks anticipatory bail.

2. Learned Pubic Prosecutor opposed the application.

3. Anticipatory bail cannot be granted in a case of this nature.

There is no reason why the petitioner should not surrender before the

Investigating Officer for interrogation and then to have his application for

regular bail considered by the Magistrate concerned. Accordingly, the

petitioner is directed to surrender before the Investigating Officer viz; the

Excise Inspector, Amaravila on any day between 07.03.2007 and

09.03.2007 for the purpose of interrogation. The petitioner shall

thereafter be produced on the same day before the Magistrate concerned,

who shall consider and dispose of the application, if any, filed by the

petitioner for regular bail preferably on the same date on which it is filed

bearing in mind the decision reported in Sukumari v.State of Kerala

(2001(1) KLT 22).

This application is disposed of as above.

V.RAMKUMAR, JUDGE

dsn