IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7704 of 2007()
1. BIMAL.B., S/O.BRAHMANANDAN,
... Petitioner
Vs
1. EXCISE INSPECTOR,
... Respondent
2. STATE, REP. BY PUBLIC PROSECUTOR,
For Petitioner :SRI.T.A.RAMADASAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :14/12/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 7704 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 14th day of December, 2007
O R D E R
Application for regular bail. The petitioner faces
allegations under the Kerala Abkari Act. He, along with the co-
accused, was allegedly involved in the transportation of 3200
litres of spirit in a lorry, which had specially constructed
contrivances to illicitly transport spirit. The petitioner was
arrested on 7.11.2007 and he continues in custody from that date.
2. The learned counsel for the petitioner submits that the
petitioner is innocent. He, who has been in custody from
7.11.2007, may now be enlarged on bail, prays the counsel.
3. The learned Prosecutor opposes the application. He
submits that efforts are afoot to trace the higher links involved in
the case. At the moment accused 1 and 2 have been arrested.
Investigators need further time to complete the investigation.
The petitioner may not be granted regular bail now, submits the
learned Prosecutor.
B.A.No. 7704 of 2007
2
4. In the wake of opposition by the Public Prosecutor regular
bail can be granted to the petitioner only if this court is in a position to
entertain both the satisfactions contemplated under Section 41A of the
Kerala Abkari Act. In the facts and circumstances of this case, I am
unable to entertain either of those satisfactions.
5. This application is, in these circumstance, dismissed. But I
may hasten to observe that the petitioner shall be at liberty to move the
court for bail again at a later stage of the investigation, not at any
rate, prior to 28.12.2007. The Investigators shall, in the meantime,
make every endeavour to complete the investigation.
(R. BASANT)
Judge
tm