High Court Kerala High Court

Baiju vs The State Of Kerala on 14 September, 2010

Kerala High Court
Baiju vs The State Of Kerala on 14 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5350 of 2010()


1. BAIJU, AGED 27 YEARS, S/O. APPAKANNU,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.O.V.MANIPRASAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/09/2010

 O R D E R
                        V.RAMKUMAR, J.
             ----------------------------------------------
             Bail Application No.5350 of 2010
            ------------------------------------------------
        Dated this the 14th day of September, 2010

                               ORDER

In this petition filed under Section 438 Cr.P.C. the

petitioner who is the sole accused in Excise Crime No.3/2005

of Nedumangadu Excise Range for offences punishable under

Sections 55(a), 8(1), 8(2), 65 & 67B of Abkari Act I of 1077 for

allegedly having been found in possession of 30 litres of

arrack, seeks anticipatory Bail.

2. The learned Public Prosecutor opposed the

application.

3. Anticipatory bail cannot be granted in a case

involving such grave offence. It is too early to accept the

petitioner’s contention that the petitioner has been falsely

implicated. There is no reason why the petitioner should not

surrender before the magistrate concerned and seek regular

bail. Accordingly, if the petitioner surrenders before the

Magistrate concerned within two weeks from today and files

an application for regular bail, the same shall be considered

Bail Appln.No.5350/2010
: 2 :

and disposed of preferably on the same day on which it is filed

bearing in mind the decision in Sukumari v. State of Kerala

– 2001 (1) KLT 22.

With the above observation this Application is

disposed of.

V.RAMKUMAR, JUDGE
skj