High Court Kerala High Court

Shirosh @ Biju vs State Of Kerala on 8 January, 2008

Kerala High Court
Shirosh @ Biju vs State Of Kerala on 8 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 8047 of 2007()


1. SHIROSH @ BIJU, S/O.SURENDRAN,
                      ...  Petitioner
2. CLINTU THOMAS, S/O.THOMAS ANTONY,

                        Vs



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

                For Petitioner  :SRI.KRISHNA PRASAD. S

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :08/01/2008

 O R D E R
                             R. BASANT, J.

               ````````````````````````````````````````````````````
                       B.A. No. 8047 OF 2007 A
               ````````````````````````````````````````````````````
              Dated this the 8th day of January, 2008

                                 O R D E R

Application for regular bail. Petitioners are

accused Nos.1 and 2. They face allegations under the Kerala

Abkari Act. They allegedly were transporting 875 litres of

spirit in a Scorpio van when they were intercepted by the

officials on 16.11.07. They were arrested and continue in

custody from that date.

2. The learned counsel for the petitioners submits that

the petitioners are absolutely innocent. They are young

persons and admittedly first offenders. In these

circumstances, a lenient view may be taken and the

petitioners may be enlarged on bail, it is prayed.

3. The learned Public Prosecutor opposes the

application considering the nature and magnitude of the

offence.

4. In the wake of the opposition by the learned Public

BA.8047/07
: 2 :

Prosecutor, regular bail can be granted to the petitioner only if

this court is in a position to entertain the twin satisfactions

under Section 41A of the Kerala Abkari Act. I do not find any

circumstances which can persuade this court to entertain

either of those two satisfactions at the moment. I am satisfied

that this petition deserves to be dismissed now.

5. In the result, this petition is dismissed. I may

hasten to observe that the petitioner shall be at liberty to

move this court or the learned Sessions Judge for bail at later

stage of the investigation, not at any rate, prior to 17.1.08.

The police shall, in the meantime, make every endeavour to

complete the investigation. Petitioner’s right to claim bail by

default under Section 167(2) Cr.P.C. shall remain unfettered

by this dismissal.

(R.BASANT, JUDGE)
aks