High Court Kerala High Court

Shamsudeen vs State Of Kerala on 17 November, 2009

Kerala High Court
Shamsudeen vs State Of Kerala on 17 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5731 of 2009()


1. SHAMSUDEEN,S/O.KUNJU MOHAMMAD,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :17/11/2009

 O R D E R
                           K.T.SANKARAN, J.
             ------------------------------------------------------
                        B.A. NO. 5731 OF 2009
             ------------------------------------------------------
           Dated this the 17th day of November, 2009


                                O R D E R

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioner is the accused in

C.R. No.52 of 2009 of Chadayamangalam Excise Range.

2. The offence alleged against the petitioner is under Section

55(a) and (i) of the Abkari Act.

3. The prosecution case is that on 21.9.2009, the petitioner

was found engaged in the sale of Indian Made Foreign Liquor. A

quantity of four litres of Indian Made Foreign Liquor was seized. The

petitioner apprehends arrest in C.R.No.52 of 2009.

4. Heard the learned counsel for the petitioner and the

learned Public Prosecutor. I have also perused the case diary.

5. Taking into account the facts and circumstances of the

case, the nature and gravity of the offence and the attendant

B.A. NO. 5731 OF 2009

:: 2 ::

circumstances, I am of the view that this is not a fit case where

anticipatory bail can be granted to the petitioner. The petitioner is

not entitled to the discretionary relief under Section 438 of the Code

of Criminal Procedure.

Accordingly, the Bail Application is dismissed.

(K.T.SANKARAN)
Judge

ahz/