High Court Kerala High Court

M.P. Prasad vs State Of Kerala on 3 March, 2009

Kerala High Court
M.P. Prasad vs State Of Kerala on 3 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 451 of 2009()


1. M.P. PRASAD, AGED 42, S/O. PADMANABHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

                For Petitioner  :SRI.R.KRISHNAKUMAR (CHERTHALA)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/03/2009

 O R D E R
                       V. RAMKUMAR, J.
                 =====================
                  Bail Application No. 451 of 2009
                 =====================
               Dated this the 3rd day of March, 2009

                              O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioner

who is the accused in C.R. No. 39 of 2008 of Kuttanad Excise

Range for an offence punishable under section 8(1) and (2) of the

Abkari Act for allegedly having been found in possession of two

liters of arrack seeks anticipatory Bail.

2. The learned Public Prosecutor opposed the application.

3. Anticipatory bail cannot be granted in a case involving

such grave offence. It is too early to accept the petitioner’s

contention that the petitioner has been falsely implicated. I am

not satisfied that both the grounds enumerated under Section 41-

A(b)(ii) of the Abkari Act are present in this case so as to justify

the release of the petitioner on bail. There is no reason why the

petitioner should not surrender before the magistrate concerned

and seek regular bail. Accordingly, If the petitioner surrenders

before the Magistrate concerned within two weeks from today

and files an application for regular bail, the same shall be

considered and disposed of preferably on the same day on which

B.A.No. 451/2009 2

it is filed bearing in mind the decision in Sukumari v. State of

Kerala – 2001 (1) KLT 21.

With the above observation this Application is disposed of .

Dated this the 3rd day of March, 2009.

V.RAMKUMAR, JUDGE.

rv