IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1478 of 2007()
1. MANI, S/O.APPUNNI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/03/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 1478/2007
-----------------------------
Dated this 14th day of March, 2007
O R D E R
The petitioner, who is the accused in C.R.No.4/2007 of
Parli Excise Range for an offence punishable under Section 8(2) of
the Abkari Act for allegedly having been found in possession of ten
litres of illicit arrack on 10.2.2007, seeks anticipatory bail.
2. The learned Public Prosecutor opposed the application.
3. Anticipatory bail cannot be granted in a case of this
nature. But at the same time, I am inclined to permit the petitioner
to surrender before the Investigating Officer and then to have his
application for regular bail ordered by the Magistrate concerned.
4. Accordingly, the petitioner is directed to surrender
before the Investigating Officer within three weeks from today for
the purpose of interrogation. Thereafter, the petitioner shall be
produced on the same day before the Magistrate having
jurisdiction, who shall consider and dispose of the application, if
any, filed by the petitioner for regular bail, preferably on the same
day on which it is filed.
The application is disposed of as above.
V.RAMKUMAR,
JUDGE
mrcs
B.A.1478/2007
2