High Court Kerala High Court

Kuttan @ Somasundaran vs State Represented By The Public on 5 February, 2009

Kerala High Court
Kuttan @ Somasundaran vs State Represented By The Public on 5 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 547 of 2009()


1. KUTTAN @ SOMASUNDARAN,
                      ...  Petitioner

                        Vs



1. STATE REPRESENTED BY THE PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.M.SHAJU PURUSHOTHAMAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :05/02/2009

 O R D E R
                            K.HEMA, J.

                -----------------------------------------
                        B.A.No. 547 of 2009
                -----------------------------------------

              Dated this the 5th February, 2009

                             O R D E R

This petition is for anticipatory bail.

2. The alleged offence is under Section 8(2) of the Abkari

Act. According to prosecution, accused 1 and 2 were found

transporting 5 litres and 3 litres of arrack respectively and

first accused was arrested from the spot on 22.12.2008.

Second accused abandoned the article and ran away.

3. Petitioner is the second accused. Learned counsel for

petitioner submitted that petitioner is a tapper and he is

falsely implicated in the case. One Divakaran, who is engaged

in illicit arrack business is on inimical terms with petitioner,

since he had given information to the excise officials regarding

the illicit activities and therefore, petitioner has been falsely

implicated. Annexure-A is a copy of the complaint given by

petitioner’s mother to the Superintendent of Police, alleging

that petitioner has been falsely implicated. Hence, anticipatory

bail may be granted, it is submitted.

BA.547/09 2

4. This petition is opposed. Learned Public Prosecutor

submitted that petitioner was identified by the Excise officials

and his name and other details find a place in the occurrence

report, mahazar etc. from the spot itself. Petitioner’s details

were ascertained and confirmed. First accused was arrested

from the spot and from him also petitioner’s details were

ascertained. It is not correct to say that it is a false case and it

is not a fit case to grant anticipatory bail, it is submitted.

5. On hearing both sides, I am satisfied of the

submissions made by learned Public Prosecutor. In a case of

this nature, on the bare assertion, the innocence cannot be

concluded. Considering the serious nature of the allegations

made, I find that this is not a fit case to grant anticipatory bail.

The crime is registered as early as on 22.12.2008 and

petitioner is required for investigation. Hence, the following

order is passed:

(1) Petitioner shall surrender before the

investigating officer and co-operate with the

investigation. Whether he surrenders or

not, police is at liberty to arrest him and

proceed in accordance with law.


 BA.547/09                     3

     (2)    No further application for anticipatory bail

           by   petitioner  in  this    crime   will be

entertained by this Court, since this Court

has already ordered that this is not a fit

case to grant anticipatory bail, on

appreciation of the facts and circumstances

and hence, any order passed to the contrary

in any subsequent application for

anticipatory bail may amount to review,

which is not permissible in law.

Petition is dismissed.

K.HEMA, JUDGE
vgs.