High Court Kerala High Court

Shaijan vs State Of Kerala on 3 October, 2008

Kerala High Court
Shaijan vs State Of Kerala on 3 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6114 of 2008()


1. SHAIJAN, S/O. JOSE,
                      ...  Petitioner
2. SHIBU, S/O. VARGHESE,
3. CHACKO @ CHACKOCHAN, S/O. VARKEY,

                        Vs



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

                For Petitioner  :SRI.C.C.THOMAS (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :03/10/2008

 O R D E R
                              K.HEMA, J.
                 -------------------------------------------------
                          B.A.No.6114 of 2008
                 -------------------------------------------------
             Dated this the 3rd day of October, 2008



                                 O R D E R

This petition is for bail.

2. The alleged offences are under Sections 55(a) and

57(a) of Abkari Act. According to prosecution, accused no.1 was

found mixing spirit in toddy, in a toddy shop. Accused nos.2 and

3 were found unloading two cans, each containing 50 litres of

spirit, from a jeep to the toddy shop and all the three persons

(A1 to 3) were arrested. The licensee of the shop is the 5th

accused.

3. Learned counsel for the petitioners submitted that the

petitioners are accused nos. 1 to 3. They were arrested from the

toddy shop. As per the search list, three persons found in the

toddy shop were taken into custody. The licensee was not

arrested and nobody, who is responsible for the running of the

toddy shop, was also arrested. But, the petitioners who went to

the toddy shop for consuming toddy were falsely implicated.

They were arrested on 2.9.2008 and hence, they may be granted

BA No.6114/08 2

bail, it is submitted.

4. This petition is opposed. Learned public prosecutor

submitted that the allegations in this case are serious in nature.

The licensee is implicated as 5th accused in the course of

investigation. The investigation is in progress. Many facts have

to be investigated into regarding even source of spirit etc.

Therefore, it may not be proper to grant bail at this stage.

5. On hearing both sides, I am satisfied that bail cannot

be granted at this stage, since it is likely to effect the

investigation adversely.

The petition is dismissed.

K.HEMA, JUDGE
csl