IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5513 of 2007(P)
1. PUSHPAN, S/O.RAMAN, AGED 46 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :12/09/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
B.A.No.5513 of 2007
= = = = = = = = = = = = = =
Dated this the 12th day of September, 2007
ORDER
Application for anticipatory bail. The petitioner faces allegations
under Kerala Abkari Act. He was allegedly found to be in possession of
200 litres of wash on 18.08.07. Seeing the detecting Police party he
allegedly took to his heels. His name and details were ascertained
from the persons locally present. The Seizure Mahazar and FIR clearly
show the complicity of the petitioner. Investigation is in progress. The
petitioner apprehends imminent arrest.
2. The learned counsel for the petitioner submits that the
petitioner is absolutely innocent. He was not the one who ran away
from the scene of the crime. The Police has accepted the incorrect and
false statement of the local people who allegedly passed the
information to them. In these circumstances anticipatory bail may be
granted to the petitioner, prays the learned counsel for the petitioner.
3. The application is opposed by the learned Public Prosecutor.
I find merit in the opposition by the learned Magistrate. There are no
features in this case, suggesting the need for invocation of the
extraordinary equitable discretion under Section 438 Cr.P.C. This is a
fit case where the petitioner must appear before the learned
Magistrate having jurisdiction and seek regular bail in the ordinary and
B.A.No 5513 of 2007 2
normal course.
4. In the result, this petition is dismissed. Needless to say that
if the petitioner appears before the Investigating Officer or the
learned Magistrate and applies for bail, after giving sufficient prior
notice to the Prosecutor, the learned Magistrate must proceed to pass
appropriate orders on merits, in accordance with law and
expeditiously.
(R.BASANT, JUDGE)
sj
/TRUE COPY/
P.A.TO JUDGE