IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1530 of 2009()
1. MONIYAPPAN, AGED 37, S/O. VASU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE EXCISE INSPECTOR,
For Petitioner :SRI.P.HARIDAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :12/05/2009
O R D E R
M.L. JOSEPH FRANCIS, J.
-------------------------------------------------
Crl.M.C. No.1530 OF 2009
--------------------------------------------------
Dated this the 12th day of May, 2009
O R D E R
Heard both sides. This petition under section 482 of
Code of Criminal Procedure is filed by the accused in
O.R.71/2008 of Excise Range, Thiruvalla for offence under
section 8(1)(2) of Abkari Act. The allegation is that the
petitioner was found in possession of 4 litres of arrack. Now
investigation is over and the case is pending as C.P.20/2009
before the Judicial First Class Magistrate, Thiruvalla. Therefore
arrest and detention of the petitioner is not required for
interrogation. Hence this petition is allowed. The petitioner is
directed to surrender before that court on or before 10.7.2009.
On such surrender the learned Magistrate may allow the
petitioner to go on bail. While releasing the petitioner on bail
the learned Magistrate may impose suitable conditions.
M.L. JOSEPH FRANCIS,
JUDGE.
okb