High Court Kerala High Court

Meenakshi Sundaram @ Sundaram vs State Of Kerala on 30 July, 2008

Kerala High Court
Meenakshi Sundaram @ Sundaram vs State Of Kerala on 30 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4758 of 2008()


1. MEENAKSHI SUNDARAM @ SUNDARAM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE S.I. OFO
                       ...       Respondent

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :30/07/2008

 O R D E R
                             K.HEMA, J.
                    ------------------------------
                       B.A. No.4758 OF 2008
                    ------------------------------
                Dated this the 30th day of July, 2008


                               O R D E R

This petition is for bail.

2. According to the prosecution, 525 litres of spirit was

recovered from the property of one Mani on 12.08.2007 and a

case was registered under Section 64(A) of the Abkari Act which

is a bailable offence. Thereafter, when one Santhosh Kumar was

questioned (who was involved in Crime No.127/2007) it is

revealed that the petitioner is also involved in the offence and he

had transported the spirit in his lorry upto a point near

Coimbatore. The petitioner is also implicated in the offence and

section 55(a) of Abkari Act is also incorporated.

3. Learned counsel for the petitioner submitted that the

petitioner is in custody from 13.07.2008 onwards, and he is

absolutely innocent of the allegations made. He is implicated only

on the confession statement made by the accused who was

arrested in connection with another crime. If at all such

allegation is accepted, the petitioner has transported the spirit

B.A.4758/2008
2

not within the Kerala State. He has not transported any

prohibited article within the Kerala State. It is also submitted that

transport of spirit is not an offence in Tamil Nadu and therefore

he has not committed any offence, even if the prosecution case is

accepted.

4. This petition is opposed. Learned Public Prosecutor

submitted that considering the stage of investigation, the nature

of offence committed and the quantity of article involved etc. bail

may not be granted to petitioner.

After hearing both sides, I find that as per the allegations,

the petitioner committed an overt act in the course of a

transaction which constitutes an offence within the Kerala State.

The act committed outside Kerala was a part of the transaction

which occurred in Kerala and which attracts an offence under

Abkari Act. Hence at this stage, it may not be proper to grant bail

to the petitioner. Investigation has to proceed.

The petition is dismissed.

K.HEMA, JUDGE
pac