IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1745 of 2009()
1. REMANI, W/O.VELAYUDHAN, AGED 40 YEARS,
... Petitioner
2. VELAYUDHAN, S/O.MANAPULLY, AGED 45 YEARS
Vs
1. STATE OF KERALA,
... Respondent
2. THE EXCISE RANGE OFFICER,
For Petitioner :SRI.K.ANAND
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/04/2009
O R D E R
V. RAMKUMAR, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 1745 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 3rd day of April, 2009
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioners who
are accused No.s 1 and 2 in Crime No.5/2009 of Parali Excise
Rangefor an offence punishable under Sections 8(1) and (2) of the
Abkari Act for allegedly having been found in possession of five
litres of illicit arrack, seek anticipatory Bail.
2. The learned Public Prosecutor opposed the application.
3. Anticipatory bail cannot be granted in a case involving
such grave offence. It is too early to accept the petitioners’
contention that the petitioners have been falsely implicated.
There is no reason why the petitioners should not surrender before
the magistrate concerned and seek regular bail. Accordingly, If the
petitioners surrender before the Magistrate concerned within two
weeks from today and file an application for regular bail, the same
shall be considered and disposed of preferably on the same day on
which it is filed bearing in mind the decision in Sukumari v. State of
Kerala – 2001 (1) KLT 22.
With the above observation this Application is disposed of .
V. RAMKUMAR,
JUDGE.
mn.