High Court Kerala High Court

Chandrasekhara.M vs State Of Kerala on 21 December, 2006

Kerala High Court
Chandrasekhara.M vs State Of Kerala on 21 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7673 of 2006()



1. CHANDRASEKHARA.M.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.N.ACHUTHA KURUP (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/12/2006

 O R D E R
                            V. RAMKUMAR, J.



                 --------------------------------



                 Bail Application No.7673 of 2006



                 --------------------------------



                      DATED: DECEMBER 21, 2006





                                O R D E R

Petitioner who is the sole accused in C.R. No.59/2000

of Kasaragod Excise Range for an offence punishable under

secs.55(a) and 64A of the Abkari Act for allegedly

transporting 300 packets of Karnataka arrack on 17.10.2000,

seeks anticipatory Bail.

2. The learned Public Prosecutor opposed the

application.

3. Anticipatory bail cannot be granted in a case of

this nature especially when both the grounds enumerated

under sec.41A (b)(ii) of the Abkari Act do not appear to be

present in this case so as to justify the grant of

anticipatory bail. 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 and files an

application for regular bail within two weeks from today,

the same shall be considered and disposed of preferably on

B.A.No.7673/2006 2

the same day on which it is filed. With the above

observation this Application is disposed of.

V.RAMKUMAR, JUDGE.

mt/-