High Court Kerala High Court

Abhilash vs State Of Kerala on 6 November, 2008

Kerala High Court
Abhilash vs State Of Kerala on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6276 of 2008()


1. ABHILASH, S/O GOMATHI AMMA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :06/11/2008

 O R D E R
                                K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 6276 of 2008
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 6th day of November,2008

                                  O R D E R

Petition for anticipatory bail.

2. Learned Public Prosecutor submitted that as per the

instructions, petitioner is not an accused in the crime. It is

revealed in investigation that autorickshaw used for the offence

belongs to petitioner, but during the relevant period he was not in

possession, but it was used by his driver (A1) on rental basis. It

is also submitted that Excise officials have no intention to arrest

petitioner. If his involvement in the crime is made out, at any

time, he will be given notice in accordance with law, it is

submitted. These submissions are recorded.

3. Learned counsel for petitioner submitted that

petitioner had appeared before the Excise official as early as on

16-2-2008 and statement was also recorded. The incident

occurred in the year 2002.

4. In the light of the submissions recorded, no ground

exists to grant anticipatory bail, since apprehension of arrest is

baseless.

Petition is disposed of accordingly.

Hand over this order to learned Public Prosecutor.

K.HEMA, JUDGE.

mn.