High Court Kerala High Court

Mani vs State Of Kerala on 14 March, 2007

Kerala High Court
Mani vs State Of Kerala on 14 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1478 of 2007()


1. MANI, S/O.APPUNNI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/03/2007

 O R D E R
                              V.RAMKUMAR, J.

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

                       Bail Application No. 1478/2007

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

                    Dated this  14th day of March, 2007


                                    O R D E R

The petitioner, who is the accused in C.R.No.4/2007 of

Parli Excise Range for an offence punishable under Section 8(2) of

the Abkari Act for allegedly having been found in possession of ten

litres of illicit arrack on 10.2.2007, seeks anticipatory bail.

2. The learned Public Prosecutor opposed the application.

3. Anticipatory bail cannot be granted in a case of this

nature. But at the same time, I am inclined to permit the petitioner

to surrender before the Investigating Officer and then to have his

application for regular bail ordered by the Magistrate concerned.

4. Accordingly, the petitioner is directed to surrender

before the Investigating Officer within three weeks from today for

the purpose of interrogation. Thereafter, the petitioner shall be

produced on the same day before the Magistrate having

jurisdiction, who shall consider and dispose of the application, if

any, filed by the petitioner for regular bail, preferably on the same

day on which it is filed.

The application is disposed of as above.

V.RAMKUMAR,

JUDGE

mrcs

B.A.1478/2007

2