High Court Kerala High Court

Abdul Basheer vs State Of Kerala Represented By on 22 October, 2007

Kerala High Court
Abdul Basheer vs State Of Kerala Represented By on 22 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6357 of 2007()


1. ABDUL BASHEER, S/O.ABDUL RASHID,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :22/10/2007

 O R D E R
                           R. BASANT, J.
            -------------------------------------------------
                    B.A.NO. 6357 OF 2007
            -------------------------------------------------
        Dated this the 22nd day of October, 2007

                               ORDER

Application for regular bail. The petitioner faces

allegations under the Kerala Abkari Act. The petitioner, along

with another, was allegedly engaged in the activity of

transporting 1225 litres of spirit in an Innova car. The police

wanted the vehicle to stop. The vehicle was not stopped.

Ultimately, the vehicle was intercepted. The petitioner took to

his heels and could not be arrested. The co-accused was

arrested. The petitioner’s name is not given in detail in the

F.I.R. The investigation revealed the complicity of the

petitioner. The petitioner surrendered on 13/9/07. He

continues in custody from 13/9/07. The learned Public

Prosecutor submits that the petitioner has no criminal

antecedents at all as ascertained till now.

B.A.NO. 6357 OF 2007 -: 2 :-

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. According to him, not he; but

some other had taken the car on rent and had indulged in the

alleged illegal activity. The petitioner is not responsible for the

alleged offence. He may now be enlarged on bail, submits the

learned counsel for the petitioner.

3. The learned Public Prosecutor opposes the application.

Though the petitioner is not shown to have any criminal

antecedents, the State is obliged to oppose the application

considering the nature and quantum of the contraband article

which is seized. All available indications clearly point to the

complicity of the petitioner and, in these circumstances, the

petitioner, who had surrendered only on 13/9/07, may not be

enlarged on bail, submits the learned Public Prosecutor.

4. I have considered all the relevant inputs. An earlier

application for anticipatory bail filed by the petitioner was

dismissed as per the order dated 23/8/07 in B.A.No.5079/07. I

have adverted to the facts in detail in the said order. This order

must be read in continuation of the said order. I am hence not

adverting to the facts in any greater detail in this order.

5. In the wake of opposition by the learned Public

Prosecutor, bail can be granted to the petitioner only if this

B.A.NO. 6357 OF 2007 -: 3 :-

Court is in a position to entertain both the satisfactions

contemplated in Sec.41A of the Kerala Abkari Act. At the

moment and with the available inputs, I am unable to entertain

either of those two satisfactions.

4. This petition, in these circumstances, deserves to be and

is hereby dismissed; but with the observation that the petitioner

shall be at liberty to move this Court or the courts below for bail

at a later stage of the investigation – not, at any rate, prior to

5/11/07. The Investigator shall, in the meantime, make every

endeavour to complete the investigation.

Sd/-

(R. BASANT, JUDGE)
Nan/

//true copy//

P.S. to Judge