High Court Kerala High Court

Krishnan vs State Of Kerala on 13 August, 2007

Kerala High Court
Krishnan vs State Of Kerala on 13 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4869 of 2007()


1. KRISHNAN, S/O.CHELLAN, PATHIPARA HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY EXCISE
                       ...       Respondent

                For Petitioner  :SRI.V.SANTHARAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/08/2007

 O R D E R
                              R.BASANT, J
                    = = = = = = = = = = = = =
                        B.A.No. 4869 of 2007
                   = = = = = = = = = = = = = =
                 Dated this the 13th day of August, 2007
                                 ORDER

Application for anticipatory bail. The petitioner is the 2nd accused

in a crime registered under the Kerala Abkari Act. His father, the 1st

accused was allegedly found to be in possession of illicit liquor on

11.7.07.. He was arrested and continues in custody from that date.

He at the time of interrogation, allegedly stated to the Detecting

Officer that the contra band article was being carried by him as handed

over by the petitioner, 2nd accused. Accordingly crime was registered

against both the accused, father and son. Investigation is in progress.

The petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that the

allegations against the petitioner are not justified at all. Absolutely

nothing has been collected further to the alleged recovery by the

Detecting/Investigating Officers to indicate the complicity of the

petitioner. In these circumstances, the petitioner does not deserve to

endure the trauma of arrest and detention. Anticipatory bail may, in

these circumstances, be granted to the petitioner, it is prayed.

3. The learned Public Prosecutor opposes the application. The

learned Public Prosecutor submits that the name of the petitioner and

his involvement are clearly indicated in the seizure mahazar as also in

B.A.No.4869 of 2007 2

the contemporaneous occurrence report prepared. Father is not

shown to have any motive against the petitioner to falsely implicate

him. There is not even the allegation that the detecting Officer/

Investigating Officer entertains any animus against the petitioner. In

these circumstances, at any rate, this is not a fit case to invoke the

extraordinary equitable discretion under Sec.438 Cr.P.C., submits the

learned Public Prosecutor.

4. I find merit in the opposition by the learned Public Prosecutor.

There are no features in this case suggesting the need for invocation of

the extraordinary equitable discretion under Section 438 Cr.P.C. This

is an eminently fit case where the petitioner must appear before the

Investigating Officer or the learned Magistrate and seek regular bail in

the ordinary and normal course. I have no reason to assume that the

learned Magistrate would not consider the application for regular bail

on merits, in accordance with law and expeditiously.

5. In the result, this petition is dismissed. Needless to say, if

the petitioners appear before the Investigating Officer or the learned

Magistrate and apply for bail,after giving sufficient prior notice to the

Prosecutor, the learned Magistrate must proceed to pass appropriate

orders on merits, in accordance with law and expeditiously.

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

(R.BASANT, JUDGE)
sj