High Court Kerala High Court

Surendran vs State Of Kerala on 8 July, 2009

Kerala High Court
Surendran vs State Of Kerala on 8 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2664 of 2009()


1. SURENDRAN, S/O. VELU,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.GOPALAKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :08/07/2009

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                     B.A. No.2664 of 2009
                ------------------------------------
               Dated this the 8th day of July, 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 Crime No.63/2009 of Karunagappally Excise

Range.

2. The offences alleged against the petitioner are under

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

3. The prosecution case is that on 9/04/2009, the Excise

Party got information that the petitioner is a person habitually

involved in purchasing Indian made liquor from the Beverage

Corporation, storing and selling it. They also got information that

the Autorikshaw driven by the petitioner was going through a

particular way. They waited. The Autorikshaw came. On seeking

the Excise Party, the petitioner who was driving the Autorikshaw

ran away. The Excise Party took into custody the Autorikshaw

and found a quantity of 15 litres of Indian made foreign liquor in

the Autorikshaw. Mahzar was prepared and the Autorikshaw was

seized. On 9/04/2009 itself, the matter was forwarded to the

B.A. No.2664/2009

Deputy Excise Commissioner, Kollam.

4. The case of the petitioner is that he is an Autorikshaw

driver and he was not involved in any offence or any Abkari

offence. Two persons hired his Autorikshaw and asked him to

wait near the Beverage Corporation outlet. Those persons

continued to travel in the Autorikshaw after some time. When the

Excise Party intercepted the Autorikshaw, the two persons

travelling in the Authorikshaw ran away. Excise Party took into

custody the Autorikshaw. The petitioner was directed to furnish

the names and address of the persons who ran away. On

11/04/2009, he went to the Excise Office and furnished the

names and addresses of those persons. At that time, the

petitioner realized that he was made an accused in the case. On

30/04/2009, the petitioner submitted a representation to the

Excise Commissioner (Annexure A) and to the Asst. Excise

Commissioner, Kollam (Annexure B) in which he stated the true

facts. It is submitted by the learned counsel for the petitioner

that the petitioner is innocent and that he has been falsely

implicated in the case.

5. I have perused the Case Diary. The Mahzar shows that

B.A. No.2664/2009

there was only one person in the Autorikshaw. He was the driver

of the Autorikshaw. There were no passengers in the

Autorickshaw. The driver of the vehicle ran away when the

Excise Party intercepted the vehicle. On 9/04/2009 itself, the

vehicle was forwarded to the Assistant Deputy Excise

Commissioner, Kollam.

6. In the light of these facts as revealed in the Case Diary

file, prima facie, I do not think that the case put forward by the

petitioner can be accepted. I do not think that this is a case

where the discretionary remedy available under Section 438 of

Code of Criminal Procedure can be invoked by the petitioner.

The Bail Application is accordingly dismissed.

K.T. SANKARAN, JUDGE

scm