IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 247 of 2009()
1. RADHAKRISHNA PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :22/01/2009
O R D E R
K. HEMA , J.
~~~~~~~~~~~~~~~~~~~
B.A. No. 247 OF 2009
~~~~~~~~~~~~~~~~~~~
Dated this the 22nd day of January, 2009
ORDER
This petition is for anticipatory bail.
2. The alleged offence is under Section 55 (i) of the Abkari
Act. According to prosecution, when respondents/officials came to the
petitioner’s house and he was found engaged in sale of Indian made
foreign liquor. Petitioner ran away and 13.90 litres (37 bottles) of Indian
made foreign liquor were seized from his house. Since the petitioner ran
away from the scene he could not be arrested.
3. Learned counsel submitted that petitioner is absolutely
innocent of the allegations levelled against him and that there is no
evidence to show that there was sale in the house. As per the
allegation, there is only possession of excess quantity of Indian made
foreign liquor which constitute only a bailable offence under Section 63
of the Abkari Act, it is submitted.
4. This application is strongly opposed by the learned
Public prosecutor. It is submitted that as per case diary, there is
evidence to show that petitioner was engaged in sale of Indian made
foreign liquor at his house and he was found selling the articles but he
could not arrested from the spot as he ran away from the scene. It is
B.A. No. 247 of 2009
: 2 :
not a fit case to grant anticipatory bail, it is submitted.
5. On hearing both sides, I am satisfied this is not a fit case
to grant anticipatory bail. The crime was registered as early as on
13.11.2008 but the petitioner is not available to arrest.
Petitioner is directed to appear before the
Investigating officer without any delay and co-
operate with investigation. Whether he
surrenders or not police is at liberty to proceed
in accordance with law.
The petition is dismissed.
(K. HEMA, JUDGE)
KMD
B.A. No. 247 of 2009
: 3 :