IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7876 of 2008()
1. BABY, S/O.MATHEW,
... Petitioner
Vs
1. STATE
... Respondent
2. EXCISE INSPECTOR, AGALI EXCISE RANGE
For Petitioner :SRI.N.NAGARESH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :29/01/2009
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 7876 of 2008
-----------------------------------------
Dated this the 29th January, 2009
O R D E R
This petition is for anticipatory bail.
2. The alleged offence is under Section 8(2) of the Abkari
Act. According to prosecution, 1= litre of arrack was seized
from the compound of petitioner. Petitioner is first accused.
3. Learned counsel for petitioner submitted that
petitioner has received summons from the Magistrate Court
for appearance on 25.2.2009 and hence he will be appearing
before the Court on that day.
4. On hearing both sides, I am satisfied that this is not a
fit case to grant anticipatory bail. Petitioner shall surrender
before the Magistrate Court concerned without any delay or
appear before the Court on the date fixed for appearance.
Petition is dismissed.
K.HEMA, JUDGE
vgs.