High Court Kerala High Court

Baijumon vs State Of Kerala on 9 August, 2007

Kerala High Court
Baijumon vs State Of Kerala on 9 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4817 of 2007()


1. BAIJUMON, AGED 34, S/O. THANKAPPAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.P.JACOB VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :09/08/2007

 O R D E R
                           R.BASANT, J.
                        ----------------------
                        B.A.No.4817 of 2007
                    ----------------------------------------
              Dated this the 9th day of August 2007


                               O R D E R

Application for regular bail. The petitioner is the first

accused. He, along with the co-accused was allegedly found to

travel in a vehicle which carried 630 litres of spirit. The vehicle

was intercepted. The second accused allegedly took to his heels.

He has not been apprehended so far. The petitioner was

arrested at the spot. The name of the petitioner figures in the

seizure mahazer and the F.I.R. The petitioner continues in

custody from 9/7/2007.

2. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. He prays that the

petitioner who is remaining in custody from 9/7/2007 may now

be enlarged on bail. The application is opposed by the learned

Public Prosecutor. The learned Public Prosecutor submits that

the petitioner has a history of criminal antecedents. Investigation

is not complete. The petitioner may not be enlarged on bail, it is

prayed.

B.A.No.4817/07 2

3. 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 the twin satisfactions

under Section 41A of the Kerala Abkari Act. I do not find any

circumstances which can persuade this court to entertain either

of those two satisfactions at the moment. I am satisfied that this

petition deserves to be dismissed now.

4. In the result, this petition is dismissed. I may hasten

to observe that the petitioner shall be at liberty to move this

court or the learned Sessions Judge for bail at later stage of the

investigation, not at any rate, prior to 23/08/2007. The

investigating officer shall, in the meantime, make every

endeavour to complete the investigation.



                                              (R.BASANT, JUDGE)
jsr

                 // True Copy//        PA to Judge

B.A.No.4817/07    3

B.A.No.4817/07    4

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007