IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7810 of 2007()
1. MUHAMMED ALI, S/O. AHAMMED KHAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE EXCISE CIRCLE INSPECTOR,
For Petitioner :SRI.D.KISHORE
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :19/12/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.7810 of 2007
-------------------------------------
Dated this the 19th day of December, 2007
ORDER
Application for anticipatory bail. Petitioner wanted to raise a
contention that the offence alleged is bailable and unnecessarily
it is reckoned as non bailable. But in the course of arguments, the
learned counsel for the petitioner fairly concedes that in the light
of the decision of a Division Bench of this Court in B.A.No.1787 of
2003 dated 18.11.03, the offence may be reckoned as non
bailable and the petitioner is now willing to surrender before the
learned Magistrate and seek regular bail.
2. This bail application is accordingly dismissed as agreed
without any fetter on the rights of the petitioner to surrender
before the learned Magistrate and seek regular bail. Needless to
say that if the petitioner appears before the learned Magistrate
and applies for bail after giving sufficient prior notice to the
Prosecutor in charge of the case, the learned Magistrate must
proceed to pass appropriate orders on merits and expeditiously.
(R.BASANT, JUDGE)
rtr/-