High Court Kerala High Court

Baby vs State on 29 January, 2009

Kerala High Court
Baby vs State on 29 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7876 of 2008()


1. BABY, S/O.MATHEW,
                      ...  Petitioner

                        Vs



1. STATE
                       ...       Respondent

2. EXCISE INSPECTOR, AGALI EXCISE RANGE

                For Petitioner  :SRI.N.NAGARESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :29/01/2009

 O R D E R
                            K.HEMA, J.

                -----------------------------------------
                        B.A.No. 7876 of 2008
                -----------------------------------------

              Dated this the 29th January, 2009

                             O R D E R

This petition is for anticipatory bail.

2. The alleged offence is under Section 8(2) of the Abkari

Act. According to prosecution, 1= litre of arrack was seized

from the compound of petitioner. Petitioner is first accused.

3. Learned counsel for petitioner submitted that

petitioner has received summons from the Magistrate Court

for appearance on 25.2.2009 and hence he will be appearing

before the Court on that day.

4. On hearing both sides, I am satisfied that this is not a

fit case to grant anticipatory bail. Petitioner shall surrender

before the Magistrate Court concerned without any delay or

appear before the Court on the date fixed for appearance.

Petition is dismissed.

K.HEMA, JUDGE
vgs.