IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6081 of 2007()
1. BABU.C., AGED 30, ULIYANATTU
... Petitioner
Vs
1. STATE OF KERALA REPESENTED BY THE
... Respondent
For Petitioner :SRI.AJITH MURALI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :08/10/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.6081 of 2007
-------------------------------------
Dated this the 8th day of October, 2007
ORDER
Application for regular bail. The petitioner faces allegations
under the Kerala Abkari Act. He was found in possession of 2 litres of
arrack on 20.09.07. He was arrested and continues in custody from
that date. The learned Public Prosecutor submits that the petitioner
has two other earlier crimes under the Abkari Act registered against
him. In one of those crimes, the learned Public Prosecutor points out
that, the petitioner along with the co-accused was allegedly found to
transport 340 litres of spirit.
2. The learned Public Prosecutor submits that though the
quantity of liquor seized is only 2 litres in this case and the petitioner
has remained in custody for a period exceeding one remand, the State
is obliged to oppose the application considering the antecedents of the
petitioner.
3. I find merit in the opposition by the learned Public
Prosecutor. In the wake of the opposition by the learned Public
Prosecutor regular bail can be granted to the petitioner only if this
Court is in a position to entertain both satisfactions contemplated
under Section 41 A of the Kerala Abkari Act. In the facts and
B.A.No.6081 of 2007 2
circumstances of the case, I am not at all persuaded to entertain
either of those two satisfactions. I find merit in the opposition of the
learned Public Prosecutor. In a case like this the investigator is
certainly entitled to reasonable further time to complete the
investigation.
3. This application is, in these circumstances, dismissed. I
may hasten to observe that the petitioner shall be at liberty to move
the courts below or this Court for bail again at a later stage of the
proceedings, not, at any rate, prior to 17.10.2007. The investigator
shall in the meantime make every endeavour to complete the
investigation.
(R.BASANT, JUDGE)
rtr/-