High Court Kerala High Court

Sabu K.N. vs State Of Kerala on 6 March, 2007

Kerala High Court
Sabu K.N. vs State Of Kerala on 6 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1322 of 2007()


1. SABU K.N. S/O.NARAYANAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.V.K.SUNIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/03/2007

 O R D E R
                           V.RAMKUMAR, J.

                            ----------------------------

                    Bail Application No. 1322/2007

                           -----------------------------

                  Dated this  6th day of March, 2007


                                 O R D E R

The petitioner who is the accused in C.R.No.20/2006

of Excise Range, Kottayam for an offence punishable under

Section 55(a) of the Abkari Act for allegedly having been found

in possession of three and a half litres of spirit on 20.11.2006

and who was arrested on 10.12.2006 in connection with

another crime namely C.R.No.9/2006 of the same Excise

Range, seek anticipatory bail.

2. The learned Public Prosecutor opposed the

application.

3. Anticipatory bail cannot be granted in a case of this

nature. But at the same time I am inclined to permit the

petitioner to surrender before the Investigating Officer for the

purpose of interrogation and then to have his application for

regular bail ordered by the Magistrate concerned.

4. Accordingly, the petitioner shall surrender before

the Investigating Officer on any day between 13.3.2007 and

15.3.2007 for the purpose of interrogation. Thereafter, the

B.A.1322/2007

2

petitioner shall be produced before the Magistrate having

jurisdiction, on the same day. The Magistrate shall consider

and dispose of the application, if any, filed by the petitioner

for regular bail, preferably on the same day on which it is

filed.

The application is disposed of as above.

V.RAMKUMAR,

JUDGE

mrcs