High Court Kerala High Court

Varghese @ Baby vs State Of Kerala on 23 March, 2009

Kerala High Court
Varghese @ Baby vs State Of Kerala on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1339 of 2009()


1. VARGHESE @ BABY,S/O.PETER, 67/08
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.SARVOTHAMAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/03/2009

 O R D E R
                          V. RAMKUMAR, J.
             -----------------------------------------------
                  Bail Application No. 1339 of 2009
             ------------------------------------------------
               Dated this the 25th day of March, 2009.

                                O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioner who is

the 9th accused in Crime No. 334 of 2008 of Meenangadi Police

Station for an offence punishable under section 55(a) of the Abkari

Act involving the recovery of spirit kept in 43 cans of 35 liter capacity

each and 12 can of 20 liter capacity from the house allegedly rented

out by the petitioner, seeks anticipatory Bail.

2. The learned Public Prosecutor opposed the application.

3. Anticipatory bail cannot be granted in a case involving such

grave offence. It is too early to accept the petitioner’s contention that

the petitioner has been falsely implicated. There is no reason why

the petitioner should not surrender before the magistrate concerned

and seek regular bail. Accordingly, If the petitioner surrenders before

the Magistrate concerned within three weeks from today and files an

application for regular bail, the same shall be considered and disposed

of preferably on the same day on which it is filed bearing in mind the

decision in Sukumari v. State of Kerala – 2001 (1) KLT 22.

With the above observation this Application is disposed of .

V.RAMKUMAR, JUDGE.