IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1145 of 2007()
1. OMANAKKUTTAN @ KUTTACHAN, S/O.BHASKARAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.R.REJI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :27/02/2007
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No. 1145 of 2007
-------------------------------
DATED: 26th February 2007
O R D E R
Petitioner who is the accused in C.R. No. 253 of 2006 of
Mavelikkara Excise Range for an offence punishable under Sec. 55 (a)
of the Abkari Act for allegedly having been found in possession of 15
litres of rectified spirit on 6-12-2006, seeks anticipatory bail.
2. The learned Public Prosecutor opposed the application
submitting inter alia that the petitioner is an accused in three other
cases involving similar nature.
3. Anticipatory bail cannot be granted in a case of this nature.
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 and files an application for
regular bail within two weeks from today, the same shall be considered
and disposed of preferably on the same date on which it is filed.
With the above observation this application is dismissed.
V.RAMKUMAR, JUDGE.
ani