High Court Kerala High Court

Brown vs State Of Kerala on 10 February, 2010

Kerala High Court
Brown vs State Of Kerala on 10 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6633 of 2009()


1. BROWN, AGED 39 YEARS, S/O.GANGADHARAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :10/02/2010

 O R D E R
                      K.T. SANKARAN, J.
                   ---------------------------
                    B.A. No. 6633 of 2009
              ------------------------------------
           Dated this the 10th day of February, 2010

                          O R D E R

The petitioner had filed B.A. No. 5391 of 2009 for the

same relief, which is prayed for in the present Bail Application.

B.A. No.5391/2009 was dismissed by a detailed order dated

29/9/2009, which is extracted below:

” This is an application for anticipatory bail

under Section 438 of the Code of Criminal

Procedure. The petitioner is accused No.2 in

Crime No.677/2009 of Varkala Police Station.

2. The offence alleged against the

petitioner is under Section 55(a)(i) of the Abkari

Act.

3. The prosecution case is that on

20.08.2009, the police party got information that

Indian Made Foreign Liquor was being sold in

Blue Berries Restaurant. The police Party

conducted a search. Five bottles of beer were

found kept for sale. The first accused was

arrested and he stated that the restaurant is

being run on partnership basis by the persons

mentioned in the F.I. Statement. The petitioner

is one among them.

B.A. No. 6633/2009
2

4. The learned counsel for the petitioner

submitted that the property where the restaurant is

constructed, belongs to one Fazeela. The land was

taken on lease and a building was constructed by

Kunju Vareeth (third accused). Fazeela is an

influential person. She wanted to get back the

property. She made threat to forcibly evict the

lessee. A suit was filed by Kunju Vareeth against

Fazeela and temporary injunction was obtained on

31.08.2009. According to the learned counsel for

the petitioner, the present case was foisted at the

instance of Fazeela. According to the petitioner, he

is a member of the trader’s organisation and he has

no connection with the running of business in the

hotel. The petitioner is made an accused only to

wreak vengeance on him as he had intervened in

the dispute when Fazeela made the threat to

unlawfully evict the lessee.

5. The learned Public Prosecutor brought to

my notice a menu card seized by the police from

the restaurant. The menu card would indicate that

several items of Indian made foreign liquor are

being regularly sold in the restaurant. Prima facie,

I am of the view that there are sufficient materials

to indicate that the petitioner is involved in the

offence. No conclusive finding on this aspect is

B.A. No. 6633/2009
3

desirable, while disposing an application for

Anticipatory Bail.

6. Taking into account the facts and

circumstances of the case, I do not think that the

petitioner is entitled to the discretionary relief under

Section 438 of the Code of Criminal Procedure. If

anticipatory bail is granted to the petitioner, it

would seriously affect the proper investigation of

the case.

The Bail Application is accordingly dismissed.”

There is no change of circumstances except that there is

change of counsel for the petitioner. There is no ground to

entertain a second application.

The Bail Application is accordingly dismissed.

K.T. SANKARAN, JUDGE

scm