IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1397 of 2007()
1. SULFIKER.B., S/O.BASHEER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DEPUTY SUPERINTENDENT OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE,
4. CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.K.P.JAYACHANDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/03/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 1397/2007
-----------------------------
Dated this 8th day of March, 2007
O R D E R
The petitioner seeks anticipatory bail on the
allegation that Attingal, Varkala and Kadakkavur police are at
his heels with regard to the seizure of 90 bottles of beer from
the compound behind the petitioner’s restaurant called
“Dolphin Boy”.
2. The learned Public Prosecutor on instructions
submitted that the petitioner is an accused in Crime
No.629/2006 of Varkala Police Station for an offence
punishable under Section 55(a) of the Abkari Act for allegedly
keeping in possession of 90 bottles of beer and that the
petitioner is a suspect in respect of Crime No.145/2007 of the
very same police station for an offence punishable under
Section 55(a) of the Abkari Act for allegedly having been found
in possession of 79 bottles of beer, three litres of rum, 1.5
litres of vodka etc, on 26.2.2007.
3. Anticipatory bail cannot be granted in a case of this
B.A.1397/2007
2
nature. If the petitioner is arrayed as an accused in Crime
No.145/2007 referred to above, he can very well surrender
before the Magistrate and seek regular bail from the
Magistrate concerned.
The application is accordingly dismissed.
V.RAMKUMAR,
JUDGE
mrcs