High Court Kerala High Court

Dileep vs State Of Kerala Represented By on 10 August, 2007

Kerala High Court
Dileep vs State Of Kerala Represented By on 10 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4838 of 2007()


1. DILEEP, S/O. DIVAKARAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :10/08/2007

 O R D E R
                          R.BASANT, J.
                       ----------------------
                       B.A.No.4838 of 2007
                   ----------------------------------------
              Dated this the 10th day of August 2007


                              O R D E R

Application for anticipatory bail. The petitioner is arrayed

as the second accused. The alleged incident had taken place on

6/4/2007. Being Good Friday, it was supposed to be a dry day. A

police party found licensee of the shop and a person, allegedly an

employee of the licensee, engaging themselves in the sale of

liquor in the premises of the toddy shop. Seeing the police party

both took to their heels. The employee of the licensee is not

named in the F.I.R. Investigation continued. In the course of the

investigation, the petitioner has allegedly been identified to be

the employee of the licensee who was available at the scene and

was found vending Indian made foreign liquor in the premises of

the licensed toddy shop. The petitioner has not been arrested

yet. The petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. He has not been named in

the F.I.R. He was not an employee of the toddy shop. No

B.A.No.4838/07 2

records show that he is an employee of the toddy shop. The

petitioner, in these circumstances, prays that anticipatory bail

may be granted to the petitioner.

3. The learned Public Prosecutor opposes the

application. The learned Public Prosecutor submits that the

available indications clearly shows that the licensee and an

employee of his (the petitioner) were engaged in the activity of

illicit sale of I.M.F.L in a toddy shop on a dry day. At the

moment and with the available inputs there is absolutely no

reason to doubt that the case of the investigating officer that the

petitioner was present along with the licensee and was engaging

himself in the activity of sale of I.M.F.L. At any rate, there are

no circumstances at all justifying the invocation of the discretion

under Section 438 Cr.P.C, submits the learned Public

Prosecutor.

4. Having considered all the relevant inputs, I find merit

in the opposition by the learned Public Prosecutor. Even 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 features in this case

B.A.No.4838/07 3

which would justify invocation of such extraordinary equitable

discretion under Section 438 Cr.P.C. This is a fit case where the

petitioner must appear before the investigating officer or the

learned Magistrate having jurisdiction and then seek regular bail

in the normal and ordinary course.

5. In the result, this petition is dismissed. Needless to

say, if the petitioner surrenders before the investigating officer

or the learned Magistrate and applies for bail, after giving

sufficient prior notice to the Prosecutor in charge of the case,

the learned Magistrate must proceed to pass appropriate orders

on merits, in accordance with law and expeditiously.




                                             (R.BASANT, JUDGE)
jsr

                 // True Copy//       PA to Judge

B.A.No.4838/07    4

B.A.No.4838/07    5

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007