High Court Kerala High Court

Sathyabhama vs State Of Kerala on 18 March, 2009

Kerala High Court
Sathyabhama vs State Of Kerala on 18 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 758 of 2009()


1. SATHYABHAMA, AGED 63 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/03/2009

 O R D E R
                                 V. RAMKUMAR, J.
                       ===============================
                         Bail Application No. 758 of 2009
                       ===============================
                               DATED: 18 .03.2008

                                     O R D E R

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

accused in C.R. No.113 of 2008 of Sasthamcotta Excise Range for an offence

punishable under section 55(i) of the Abkari Act for allegedly having been

found in possession of 900 ml of Foreign liquor 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. I am not satisfied that both the grounds

enumerated under Section 41-A(b)(ii) of the Abkari Act are present in this case

so as to justify the release of the petitioner on bail. 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 two 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 .

Dated this the 18th day of March, 2009

V.RAMKUMAR, JUDGE.

sj

B.A.No. 2