High Court Kerala High Court

Sasikumar vs State Of Kerala on 28 May, 2007

Kerala High Court
Sasikumar vs State Of Kerala on 28 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3050 of 2007()


1. SASIKUMAR, S/O.CHANDRAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/05/2007

 O R D E R
                                             V. RAMKUMAR, J.

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

                         Bail Application No.3050 of 2007

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

                                  DATED: 28-05-2007


                                         O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioner who is the

accused in O.R. No.63/2005 of Alappuzha Excise Range for offences

punishable under sections 8(1) and 8(2) of the Abkari Act for allegedly

having been found in possession of 3 litres of illicit 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

CSS/