IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 397 of 2007()
1. SANJU, AGED 22 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.GEO PAUL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/01/2007
O R D E R
V. RAMKUMAR, J.
---------------------------
Bail Application No. 397 of 2007
-------------------------------
DATED: 30th January, 2007
O R D E R
Petitioner who is the accused in Crime No. 48/06 of Tirupuram
Excise Range for an offence punishable under Sections 55 (a) of the
Abkari Act for allegedly having been found in possession of 421 litres of
spirit in a house at Neyyattinkara on 19-12-2006, seeks anticipatory bail.
2. The learned Public Prosecutor opposed the application
submitting inter-alia that the petitioner is an accused in four other
cases involving abkari offences.
4. It is too early to accept the petitioner’s contention that he
has been falsely implicated by the excise officials out of personal enmity.
Anticipatory bail cannot be granted in a case of this nature. 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 and files an application for regular bail
within two weeks from today, the same shall be considered and disposed
of preferably on the same date on which it is filed.
With the above observation this application is disposed of.
V.RAMKUMAR, JUDGE.
ani