High Court Kerala High Court

Pushpalatha vs The State Of Kerala on 22 March, 2007

Kerala High Court
Pushpalatha vs The State Of Kerala on 22 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1733 of 2007()


1. PUSHPALATHA, D/O. BHARATHI,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/03/2007

 O R D E R
                                   V. RAMKUMAR, J.


                       ````````````````````````````````````````````````````

                         B.A. Nos.1733 and 1743  OF 2007

                       ````````````````````````````````````````````````````

                      Dated this the 22nd day of March, 2007


                                           O R D E R

The common petitioner, a lady, in these applications, who is

the common accused in C.R.Nos.91 and 29 of 2006 respectively of the

Nedumangadu Excise Range for allegedly having been found in

possession of 2 litres of illicit arrack on 16.9.06 and 8 litres of illicit

arrack on 3.5.06 respectively, seeks anticipatory bail.

2. Learned Public Prosecutor opposed the applications.

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, bearing in mind the decision of this court reported in Sukumari

Vs. State of Kerala [2001 (1) KLT 22].

These applications are disposed of as above.

(V. RAMKUMAR, JUDGE)

aks