High Court Kerala High Court

K.S.Prasad vs State Of Kerala on 1 August, 2007

Kerala High Court
K.S.Prasad vs State Of Kerala on 1 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4608 of 2007()


1. K.S.PRASAD, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.R.ARUN RAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :01/08/2007

 O R D E R






                            R. BASANT, J.

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

                 B.A. Nos.4608 & 4609  OF  2007

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

             Dated this the  1st day of August, 2007



                                 ORDER

Applications for regular bail. The common petitioner is

alleged to have committed the offences under the Kerala

Abkari Act. On two occasions – 9/12/05 and 30/9/06, the

petitioner is alleged to have been found with 5 litres of arrack

each. He is the 2nd accused in both the crimes. He was not

arrested at the scene. The allegation is that he had taken to

his heels and could not be apprehended at the time of

detection. The petitioner was not arrested till 16/7/07. The

petitioner surrendered on that day. He continues in custody

from that date.

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent of the allegations levelled

against him. The petitioner had run into rough weather with

the local police and Excise officials. He was obliged to come

B.A. Nos.4608 & 4609 OF 2007 -: 2 :-

before this Court and seek directions. By order dated 20/9/06 in

W.P.(c) No.22682/06, another Bench of this Court had directed

that the complaints filed by the petitioner before the

Superintendent of Police, Kollam, and Excise Commissioner,

Trivandrum, must be enquired into effectively and the same

must be disposed of at the earliest. According to the petitioner,

on his complaint, an Assistant Sub Inspector of Police of the

local police had been convicted by the Vigilance Court and the

police and the Excise officials are colluding with each other

thereafter to vex and harass the petitioner. The enquiry which

was directed under Annexure-A has not been completed yet.

These cases and other similar cases have been filed against the

petitioner with the transparent intention of vexing and harassing

him. In these circumstances, the petitioner may be granted

regular bail now he having remained in custody from 16/7/07.

3. Notice was given to the learned Public Prosecutor. The

learned Public Prosecutor does not oppose the applications. But

notwithstanding the opposition, I am satisfied, in the peculiar

facts and circumstances of this case, that the petitioner, who has

remained in custody from 16/7/07, can now be enlarged on bail

under Sec.41A subject, of course, to appropriate conditions.

The Investigator can be given some further time to complete the

B.A. Nos.4608 & 4609 OF 2007 -: 3 :-

investigation also.

4. In the result:

(a) These applications are allowed. The petitioner shall be

released on bail on the following terms and conditions:

(i) The petitioner shall not be released from custody on the

strength of this order prior to 8/8/07. The Investigator shall, in

the meantime, make every endeavour to complete the

investigation.

(ii) The petitioner shall execute a bond for Rs.25,000/-

with two solvent sureties each for the like sum to the satisfaction

of the learned Magistrate.

(iii) The petitioner shall make himself available for

interrogation before the Investigating Officer as and when

directed by the Investigating Officer in writing to do so.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge

B.A. Nos.4608 & 4609 OF 2007 -: 4 :-

(R. BASANT, JUDGE)

Nan/