IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5371 of 2006()
1. HARICHANDRAN, AGED 57 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. EXCISE INSPECTOR, KONNI EXCISE RANGE,
For Petitioner :SRI.VINOY VARGHESE KALLUMOOTTILL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :12/09/2006
O R D E R
J.M.JAMES, J.
--------------
B.A. 5371/2006
------------------
DATED THIS THE 12TH DAY OF SEPTEMBER, 2006
O R D E R
The petitioner is accused of the offence
punishable under Section 55(g) of the Abkari Act in
C.R.No.2/2005 of Konni Excise Range. The prosecution
alleges that the petitioner was found in illegal possession
of 445 liters of wash on 14.2.2005. But he could not be
arrested as he ran away and escaped. This is denied by
the counsel for the petitioner. However, the prosecution
submitted that there is also another case registered
against the petitioner, in violation of the provisions of the
Abkari Act.
2. After hearing both sides and considering the
facts on record, I direct the petitioner to surrender before
the Inspector of Excise Range, Konni, who is
investigating C.R.No.2/2005 of that Excise Range, on
19.9.2006 between 9.30 a.m and 10.00 a.m. The
Investigating Officer shall interrogate the petitioner and
B.A.5371/2006
2
thereafter, produce him before the Court below, before
4.30 p.m on the same day itself.
3. The learned Magistrate shall consider the bail
application that may be filed by the petitioner and pass
orders on it, according to the law, after hearing the
arguments advanced by the prosecution as well as the
counsel for the petitioner.
The application is disposed of as above.
J.M.JAMES
JUDGE
mrcs