High Court Kerala High Court

Pavithran. Aged 42 Years vs State Of Kerala on 16 June, 2010

Kerala High Court
Pavithran. Aged 42 Years vs State Of Kerala on 16 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1901 of 2010()


1. PAVITHRAN. AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY INSPECTOR OF
                       ...       Respondent

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :16/06/2010

 O R D E R
                                 K.HEMA, J
                            -----------------------
                        B.A No.1901 OF 2010
                        --------------------------------
                Dated this the 16th day of June 2010

                                   ORDER

This petition is for anticipatory bail.

2. The alleged offences are under Sections 55(a)&(g) of

Abkari Act. According to prosecution, police got information that

distillation of illicit arrack was going on in the property of

petitioner’s second wife. On reaching the spot on 07/03/2010,

petitioner was found carrying a can and on seeing the police, he

abandoned the article and ran away. A search was conducted in

the premises and 1 litre of illicit arrack and 34 litres of wash used

for the manufacture of arrack were seized from the spot.

Petitioner could not be arrested since he ran away.

3. Learned counsel for petitioner submitted that petitioner

was not even present on the spot when the incident allegedly

happened. No article was seized from his possession. But, he is

falsely implicated in the case.

4. This petition is opposed. Learned Public Prosecutor

submitted that petitioner’s name is mentioned in the Mahazar

itself. He ran away and hence he could not be arrested. He was

found carrying a can and it was found to contain contraband

article.

B.A No.1901 OF 2010 2

5. On hearing both sides, considering the serious nature of

the allegations made, I am satisfied that this is not a fit case to

grant anticipatory bail. Petitioner has not made out any

exceptional circumstance to grant anticipatory bail. Petitioner is

bound to surrender before the Investigating Officer and co-

operate with investigation.

Petition is dismissed.

K.HEMA
JUDGE

vdv