High Court Kerala High Court

Harikuttan vs Excise Inspector on 1 February, 2008

Kerala High Court
Harikuttan vs Excise Inspector on 1 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 597 of 2008()


1. HARIKUTTAN, KRISHNA BHAVANAM,
                      ...  Petitioner

                        Vs



1. EXCISE INSPECTOR, CHANGANACHERRY
                       ...       Respondent

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :01/02/2008

 O R D E R
                            R. BASANT, J.


             ````````````````````````````````````````````````````

                      B.A. No. 597 OF 2008 F

             ````````````````````````````````````````````````````

            Dated this the 1st day of February, 2008


                               O R D E R

Application for anticipatory bail. Petitioner faces

allegations under the Kerala Abkari Act. He, along with his

brother-in-law, was arrayed as accused. Petitioner is the 2nd

accused. Brother-in-law is the first accused. The crux of the

allegations is that a large quantity (238 x 750 ml) of IMFL was

imported from Goa and was being transported by the first

accused on behalf of the petitioner, his brother-in-law, to the

premises of the petitioner. The 1st accused was intercepted

by the excise officials on the way on 12.1.08. He was

arrested. He stated that he was transporting it to the

premises of the 2nd accused on his behalf. Crime has been

registered. Investigation is in progress. The petitioner

apprehends imminent arrest.

2. The learned counsel for the petitioner submits that

BA.597/08

: 2 :

the petitioner is innocent. There was neither import or

transportation by him. His brother-in-law cannot be held to

have transported the consignment on his behalf. The

petitioner cannot have any responsibility for such

transportation by his brother-in-law. In any view of the matter,

the petitioner may be granted anticipatory bail, it is prayed.

3. The learned Public Prosecutor opposes the

application. The learned Public Prosecutor submits that all

available inputs eminently suggest the complicity of the

petitioner and the petitioner would not, at any rate, be entitled

to the invocation of extraordinary equitable discretion under

section 438 Cr.P.C.

4. Having considered all the relevant inputs, I find

merit in the opposition by the learned Public Prosecutor. I am

satisfied that there are no features in this case which would

justify the invocation of the extraordinary equitable discretion

under Section 438 Cr.P.C. This, I agree with the learned

Public Prosecutor, is a fit case where the petitioner must

BA.597/08

: 3 :

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)

aks