High Court Kerala High Court

A.C.Chacko vs State Of Kerala on 28 January, 2010

Kerala High Court
A.C.Chacko vs State Of Kerala on 28 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7833 of 2009()


1. A.C.CHACKO, S/O. JOSEPH CHACKO,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.R.SARIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :28/01/2010

 O R D E R
                         K.T. SANKARAN, J.
                     ---------------------------
                      B.A. No. 7833 of 2009
                ------------------------------------
             Dated this the 28th day of January, 2010

                             O R D E R

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is accused No.1 in

Crime No. 78/2009 of Amaravila Excise Range.

2. The offences alleged against the petitioner are under

Sections 55(a) and 58 of the Abkari Act.

3. The prosecution case is that on 12/12/2009, a quantity

of 6666 litres of spirit in 202 cans, each can having a capacity of

35 litres, was being transported in a lorry bearing Tamil Nadu

registration. The lorry was intercepted in the Amaravila check

post. On inspection, it was found that the spirit was stored in a

secret chamber in the lorry. The driver of the vehicle, the second

accused, ran away. The petitioner was the cleaner cum driver of

the lorry. At the relevant time, he was acting as a cleaner of the

lorry. The 3rd accused is the person who allegedly arranged

transportation of the spirit. The petitioner was arrested on

13/12/2009 and he was remanded to judicial custody.

4. The allegations levelled against the accused are grave

B.A. No. 7833 /2009
2

in nature. The quantity of spirit involved is large. During

Christmas and New year, it is well known that spirit is being used

to make spurious liquor and for adding the same in toddy. Most

probably, the transportation of spirit must have been for making

spurious liquor on the eve of Christmas and New year. Offences

of this nature affect the society at large. Such offences cannot

be viewed lightly. Though the petitioner is in judicial custody

since 13/12/2009, I do not think that he can be released on bail

at this stage. Accused Nos. 2 and 3 are not arrested so far.

Investigation is in the preliminary stage. If the petitioner is

released on bail at this stage, it would adversely affect the proper

investigation of the case. It is also likely that the investigating

officer would not be able to arrest the other accused, if the

petitioner is released on bail at this this stage.

For the aforesaid reasons, the Bail Application is

dismissed.

K.T. SANKARAN, JUDGE

scm