High Court Kerala High Court

Dravian vs The State Of Kerala on 16 January, 2008

Kerala High Court
Dravian vs The State Of Kerala on 16 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6338 of 2008()


1. DRAVIAN, S/O.RAMANKUTTY, KAREKUNNATH
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :16/01/2008

 O R D E R
                                K.HEMA, J.

                 -----------------------------------------
                         B.A.No. 6338 of 2008
                 -----------------------------------------

               Dated this the 16th January, 2009

                              O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 55(a), (h), (g)

and 8(1) and (2) of the Abkari Act. According to prosecution, a

search was conducted in a house by the Excise officials and 891

litres of spirit and 450 litres of toddy were seized from there.

Packet sealing machine and polythene covers were also seized.

A case was registered against petitioners, since he is the owner

of the building. The seizure was effected on 9.9.2008.

3. Learned counsel for petitioner submitted that petitioner

is only the owner of the building, but the building is in

possession of some other person. Annexure-A rent deed

executed on 24.3.2008 would reveal that the house is already

leased to another person. During the pendency of this petition,

investigating officer was directed to ascertain about the

genuineness of Annexure-A. On the investigation, it was

revealed that the stamp paper, in which the rent deed was

BA.6338/08 2

executed, was purchased by the lessee himself. But the police

seeks to arrest petitioner as the owner of the property, since

the lessee is absconding, it is submitted. Learned counsel for

petitioner submitted that if anticipatory bail is not granted,

petitioner will be put to irreparable injury and loss.

4. Learned Public Prosecutor fairly conceded that as per

the statement of the stamp vendor, Annexure-A document was

executed on a stamp paper, which was purchased in the name

of the lessee. But, according to him, police was not able to trace

out the said person and the investigation is in progress.

On hearing both sides, I find that anticipatory bail is to be

granted, since refusal of the same will result in injustice, if

ultimately it is found that petitioner is only the owner of the

property and not a person in possession of the building.

Therefore, the following order is passed:

Petitioner shall surrender before the Magistrate

Court concerned within seven days from today and

he shall be released on bail on his executing a bond

for Rs.25,000/- with two solvent sureties each for the

BA.6338/08 3

like sum to the satisfaction of the Magistrate Court

concerned, on the following conditions:

i) Petitioner shall report before the investigating

officer within three days from the date of

release and make himself available for

interrogation and co-operate with the

investigation.

ii). Petitioner shall not commit any offence while

on bail.

Petition is allowed.

K.HEMA, JUDGE
vgs.