High Court Kerala High Court

K.Chandran vs State-Represented By Public … on 1 January, 2007

Kerala High Court
K.Chandran vs State-Represented By Public … on 1 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7755 of 2006()


1. K.CHANDRAN, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. STATE-REPRESENTED BY PUBLIC PROSECUTOR,
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/01/2007

 O R D E R
                                V. RAMKUMAR, J.

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

                 BAIL APPLICATION NO.7755  OF 2006

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

             DATED THIS THE 1st   DAY OF JANUARY, 2007


                                    O R D E R

Petitioner who is the second accused in Cr.No.167/05 of

Bedakam Police Station for an offence punishable under section 55(a)

of the Abkari Act for allegedly having been found in joint possession of

88 packets of Karnataka arrack altogether measuring 8.800 litres, on

9.12.2005, seeks anticipatory bail.

2. Admittedly, the case is now pending before the J.F.C.M.,

Kasargod as C.P.No.219/06. Anticipatory bail cannot be granted in a

case of this nature. There is no reason why the petitioner should not

surrender before the committal court and seek regular bail.

Accordingly, if the petitioner surrenders before the J.F.C.M., Kasargod

and files an application for regular bail, within two weeks from today,

the same shall be considered and disposed of, preferably on the same

date on which it is filed.

With this direction, this petition is disposed of.

V.RAMKUMAR, JUDGE

dsn