High Court Kerala High Court

Harichandran vs State Of Kerala on 12 September, 2006

Kerala High Court
Harichandran vs State Of Kerala on 12 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5371 of 2006()


1. HARICHANDRAN, AGED 57 YEARS,
                      ...  Petitioner

                        Vs



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

2. EXCISE INSPECTOR, KONNI EXCISE RANGE,

                For Petitioner  :SRI.VINOY VARGHESE KALLUMOOTTILL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.M.JAMES

 Dated :12/09/2006

 O R D E R
                            J.M.JAMES, J.

                               --------------

                           B.A. 5371/2006

                            ------------------

 DATED THIS THE 12TH DAY OF SEPTEMBER, 2006




                              O R D E R

The petitioner is accused of the offence

punishable under Section 55(g) of the Abkari Act in

C.R.No.2/2005 of Konni Excise Range. The prosecution

alleges that the petitioner was found in illegal possession

of 445 liters of wash on 14.2.2005. But he could not be

arrested as he ran away and escaped. This is denied by

the counsel for the petitioner. However, the prosecution

submitted that there is also another case registered

against the petitioner, in violation of the provisions of the

Abkari Act.

2. After hearing both sides and considering the

facts on record, I direct the petitioner to surrender before

the Inspector of Excise Range, Konni, who is

investigating C.R.No.2/2005 of that Excise Range, on

19.9.2006 between 9.30 a.m and 10.00 a.m. The

Investigating Officer shall interrogate the petitioner and

B.A.5371/2006

2

thereafter, produce him before the Court below, before

4.30 p.m on the same day itself.

3. The learned Magistrate shall consider the bail

application that may be filed by the petitioner and pass

orders on it, according to the law, after hearing the

arguments advanced by the prosecution as well as the

counsel for the petitioner.

The application is disposed of as above.

J.M.JAMES

JUDGE

mrcs