High Court Kerala High Court

Balan Alias Balakrishnan vs State Of Kerala Represented By on 7 February, 2011

Kerala High Court
Balan Alias Balakrishnan vs State Of Kerala Represented By on 7 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 694 of 2011()


1. BALAN ALIAS BALAKRISHNAN, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :07/02/2011

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
                B.A.No.694 of 2011
            --------------------------

                       ORDER

First accused in Crime No.47/2010 of Thrithala

Excise Range filed this application for bail as his

application for bail was rejected by Sessions

Judge, Palakkad under Annexure-A order. Case

against the petitioner is that he was found

transporting twenty litres of arrack in vehicle KL-

52/B 3017 on 8.12.2010. He was arrested and the

arrack was seized and since then, he has been in

custody.

2. Learned counsel appearing for the petitioner

submitted that final report is yet to be submitted

and in such circumstances, petitioner is entitled

to get statutory bail. Learned Public Prosecutor

submitted that till 1.2.2010, final report was not

submitted and he is not aware whether final report

is submitted later.

BA 694/2011 2

3. If final report is not submitted within

sixty days from 8.12.2010, petitioner is entitled

to get statutory bail. Petitioner is at liberty to

seek statutory bail from the learned Magistrate.

Petition is disposed.

7th February, 2011 (M.Sasidharan Nambiar, Judge)
tkv