High Court Kerala High Court

Prasad vs State Of Kerala on 21 June, 2007

Kerala High Court
Prasad vs State Of Kerala on 21 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3791 of 2007()


1. PRASAD, AGED 26 YEARS,
                      ...  Petitioner
2. KUTTAN @ BABU, AGED 21 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :21/06/2007

 O R D E R
                                    R.BASANT, J

                          ------------------------------------

                               B.A.No.3791 of 2007

                          -------------------------------------

                      Dated this the 21st day of June, 2007


                                        ORDER

Application for regular bail. The petitioners were allegedly

found to be in possession of 735 litres of spirit on 25.05.2007. They

were arrested on the same day. They continue in custody from that

date. The petitioners are the persons who were available in the

vehicle which was used to transport the said quantity of spirit.

2. The learned Public Prosecutor opposes the application.

Investigation is not complete. The allegations are serious. Magnitude

of the operation obliges the prosecution to take a strict view. Bail

may not be granted at this early stage, submits the learned Public

Prosecutor. In the wake of opposition by the learned Public

Prosecutor , bail can be granted to the petitioners only if this Court is

in a position to entertain both the satisfactions contemplated under

Section 41 A of the Kerala Abkari Act. In the facts and circumstances

of the case, I am unable to entertain either of those two satisfactions.

It follows that this petition is liable to be and it is hereby dismissed. I

may hasten to observe that the petitioners shall be at liberty to move

the learned Sessions Judge or this Court for bail at a later stage of the

investigation, not at any rate prior to 11.07.2007. The Investigators

shall in the meantime make every endeavour to complete the

investigation.

(R.BASANT, JUDGE)

rtr/-

2