High Court Kerala High Court

K.S.Prasad vs State Of Kerala on 24 May, 2007

Kerala High Court
K.S.Prasad vs State Of Kerala on 24 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1612 of 2007()


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

                        Vs



1. STATE OF KERALA, EXCISE INSPECTOR,
                       ...       Respondent

                For Petitioner  :SRI.R.ARUN RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :24/05/2007

 O R D E R






                                R. BASANT, J.

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

               CRL.M.C.NO.1612 & 1613  OF 2007

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

               Dated this the  24th day of May, 2007



                                    ORDER

These applications are filed by the common petitioner

who faces allegations under the provisions of the Kerala

Abkari Act. According to the petitioner, he is absolutely

innocent. Totally false and vexatious allegations have been

raised against the petitioner with oblique motive. The

petitioner had filed complaints of corruption against the

officials and that is the reason why such false allegations have

been raised against the petitioner. The petitioner is willing

to surrender before the learned Magistrate. This Court as per

the order dated 23/5/07 in Crl.M.C.No.1605/07 had issued

directions in favour of the petitioner in a similar case.

Identical directions may be issued in favour of the petitioner,

it is submitted.

2. It is not necessary to advert to the facts in detail.

Crl.M.C.No.1605/07 was dismissed subject to observations.

CRL.M.C.NO.1612 & 1613 OF 2007 -: 2 :-

Similar observations can be made in favour of the petitioner in

these Crl.M.Cs. also.

3. In the result, these Crl.M.Cs. are dismissed; but with

the specific observation that if the petitioner appears before 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

and expeditiously on the date of surrender itself.

4. Hand over a copy of this order to the learned counsel for

the petitioner.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge