High Court Kerala High Court

Raghavan vs Excise Inspector on 11 July, 2006

Kerala High Court
Raghavan vs Excise Inspector on 11 July, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4165 of 2006()


1. RAGHAVAN, 67 YEARS,
                      ...  Petitioner

                        Vs



1. EXCISE INSPECTOR,
                       ...       Respondent

2. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.P.SREEKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :11/07/2006

 O R D E R
                                   R. BASANT, J.
                            - - - - - - - - - - - - - - - - - - - -
                             B.A.No.  4165 of   2006
                           -  - - - -  - - - - - - - - - - - - - - -
                     Dated this the 11th  day of   July, 2006


                                       O R D E R

Application for regular bail. The petitioner was allegedly

found to be in possession of 2 litres of arrack. on 16.6.2006. He

was arrested and he continues in custody from that date. The learned

counsel for the petitioner submits that the petitioner is absolutely

innocent and he may be released on bail.

2. The learned Public Prosecutor opposes the application.

Investigation is not complete. The petitioner is involved in another

similar crime. Bail may not be granted at this stage. Investigators

need further time to complete the investigation, submits the learned

Public Prosecutor.

4. In the wake of opposition by the Public Prosecutor bail can

be granted to the petitioner only if this court is in a position to

entertain both the satisfactions contemplated under Section 41A of

the Kerala Abkari Act. I am unable to entertain either of those

B.A.No. 4165 of 2006 2

satisfactions from the materials available.

4. This application is, in these circumstance, dismissed. But I may

hasten to observe that the petitioner shall be at liberty to move the courts for

bail again at a later stage of the investigation, not at any rate, prior to

20.7.2006. The Investigators shall, in the meantime, make every endeavour

to complete the investigation.

(R. BASANT)
Judge

tm