High Court Kerala High Court

Rupina Crasta vs State Of Kerala on 16 March, 2009

Kerala High Court
Rupina Crasta vs State Of Kerala on 16 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 581 of 2009()


1. RUPINA CRASTA, AGED 32,YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SOJAN MICHEAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/03/2009

 O R D E R
                            V. RAMKUMAR, J.
                        --------------------------------
                  Bail Application No. 581 OF 2009
                        --------------------------------
                          DATED: 16-03-2009

                                 O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioner who
is the accused in Cr. No. 4 of 2009 of Kasaragode Excise Range for
an offence punishable under Sec. 8(1) and (2) of the Abkari Act
for allegedly having been found in possession of 5 litres of arrack
seeks 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 petitioner’s
contention that the petitioner has been falsely implicated. There is
no reason why the petitioner should not surrender before the
magistrate concerned and seek regular bail. Accordingly, If the
petitioner surrenders before the Magistrate concerned within two
weeks from today and files 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.

ani

B.A.No. 2