IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7125 of 2008()
1. RAJAN, AGED 32 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :05/02/2009
O R D E R
K. HEMA, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 7125 of 2008
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 5thday of February, 2009
O R D E R
Petition for anticipatory bail.
2. The alleged offences are under sections 55(a) and (i) of
the Abkari Act. According to prosecution, petitioner was found
selling Indian Made Foreign Liquor on 9-10-2008 and on seeing
the police party, he ran away leaving the article. 2.250 litres of
Indian Made Foreign Liquor were seized.
3. Learned counsel for petitioner submitted that
petitioner is innocent. His brother lodged a false complaint
against him and hence, he is implicated in this crime.
4. This petition is opposed. Learned Public Prosecutor
submitted that petitioner was found engaged in sale of Indian
Made Foreign Liquor and it is not a fit case to grant anticipatory
bail.
5. On hearing both sides, I am satisfied that considering
the serious nature of allegations made, it is not a fit case to grant
anticipatory bail. The case was registered as early as in October,
2008 and petitioner has not so far surrendered either before the
Investigating Officer or before the court. Hence, the following
order is passed:-
1) Petitioner is directed to surrender before the
BA 7125/2009 -2-
Investigating Officer without any delay and co-
operate with the investigation. Whether he
surrenders or not, police is at liberty to arrest
him and proceed in accordance with law.
2) No further application for anticipatory bail by
petitioner in this crime will be entertained by
this Court, since on the facts in this case, this
Court is satisfied that this is not a fit case to
grant anticipatory bail and any finding to the
contrary will amount to review, which is
impermissible in law.
With these directions, this petition is dismissed.
Sd/-
K.HEMA, JUDGE.
mn.
/true copy/
P.A. to Judge.