High Court Kerala High Court

Reji vs State Of Kerala on 24 March, 2008

Kerala High Court
Reji vs State Of Kerala on 24 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1752 of 2008()


1. REJI, S/O.PONNAPPAN, PULIMOOTTIL,
                      ...  Petitioner

                        Vs



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

2. THE EXCISE RANGE OFFICER,

                For Petitioner  :SRI.SAIBY JOSE KIDANGOOR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :24/03/2008

 O R D E R
                             R.BASANT, J.
                          ----------------------
            B.A.Nos.1752,1761,1778 & 1782 of 2008
              --------------------------------------------------------
           Dated this the 24th day of March 2008

                                 O R D E R

These applications are for regular bail. The petitioner was

allegedly found to be in possession of 3.5 litres of spirit on

25/12/2006, 1044 litres of spirit on 16/11/2007, 70 litres of

spirit on 26/5/2007 and 7.5 litres of arrack on 31/12/2006. The

petitioner was arrested on 19/2/2008. He continues in custody

from that date. His arrest has been recorded in all the crimes on

that date. In one of the cases, that is C.R.No.158/2006 of

Ramankari police station in B.A.No.1761/2008, final report has

already been filed. In all other cases, the investigation is

pending.

2. The learned counsel for the petitioner prays that the

petitioner may now be enlarged on bail. The learned Public

Prosecutor opposes the application. The learned Public

Prosecutor submits that in any view of the matter, the petitioner

is not entitled to be enlarged on bail at this early stage of

investigation. The investigating officer in such serious crimes

may be given further time to complete the investigation, it is

prayed.

B.A.No.1752/08 2

3. In the wake of the opposition by the learned Public

Prosecutor, regular bail can be granted to the petitioner only if

this court is in a position to entertain the twin satisfactions

under Section 41A of the Kerala Abkari Act. I do not find any

circumstances which can persuade this court to entertain either

of those two satisfactions in these four cases at the moment.

4. In the result, these petitions are dismissed. I may

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

this court or the courts below for bail at a later stage of the

investigation, not at any rate, prior to 07/04/2008. The

investigating officer shall, in the meantime, make every

endeavour to complete the investigation.





                                            (R.BASANT, JUDGE)
jsr

            // True Copy//      PA to Judge

B.A.No.1752/08    3

B.A.No.1752/08    4

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007