High Court Kerala High Court

Suseela vs State Of Kerala Represented By The on 26 February, 2008

Kerala High Court
Suseela vs State Of Kerala Represented By The on 26 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1070 of 2008()


1. SUSEELA,W/O.KARTHIKEYAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.GOPALAKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :26/02/2008

 O R D E R
                             R. BASANT, J.

              -------------------------------------------------

                         B.A. No. 1070 of   2008

              -------------------------------------------------

          Dated this the  26th  day of  February, 2008


                                  ORDER

Application for anticipatory bail. The petitioner – a

woman, faces allegations under the Kerala Abkari Act. She

was allegedly found to be indulging in illicit sale of Indian

Made Foreign Liquor when she was intercepted by the Excise

officials on 9/2/08. She was apprehended at the scene; but the

formal arrest could not be effected as there was no woman

official in the Excise party which detected the offence. 1.5

litres of IMFL was found available with the petitioner and she

was allegedly found engaging herself in the actual culpable

illicit sale of IMFL.

2. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. Even if the entire

allegations were accepted, possession of 1.5 litres of IMFL

B.A. No. 1070 of 2008 -: 2 :-

which was found in the possession of the petitioner cannot be

held to be objectionable. In these circumstances, anticipatory

bail may be granted to her, it is prayed.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that the available inputs

clearly show that the petitioner was indulging in the illegal

activity of illicit sale of IMFL. The quantity which was found

available in the possession of the petitioner is irrelevant as the

allegation is that the petitioner was found engaging herself in

the illicit sale of liquor.

4. The Case Diary has been placed before me for my

perusal. I have perused the same. I have gone through the

statements of witnesses recorded. There are indications to

suggest that the petitioner is habitually indulging in such activity

of illicit sale of liquor. The petitioner has no criminal

antecedents; in the sense that the petitioner has not been

arrayed as accused at any earlier point of time.

5. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that no circumstances

B.A. No. 1070 of 2008 -: 3 :-

exist justifying or warranting the invocation of the discretion

under Sec.438 of the Cr.P.C.

6. All the relevant inputs have been considered by me. I

am not satisfied that, in any view of the matter, this is a fit case

where the discretion under Sec.438 of the Cr.P.C. can or ought

to be invoked in favour of the petitioner. This is an eminently fit

case where the petitioner must resort to the ordinary and normal

course of appearing before the Investigating Officer or the

learned Magistrate having jurisdiction and then seek regular bail

in the normal and usual course.

7. The fact that anticipatory bail had been granted by this

Court to another accused in another case as borne out by

Annexure-B order is not a valid or a proper reason to invoke

such discretion in favour of the petitioner in this case. The facts

and circumstances appear to be different when considered in the

light of the statements in the Case Diary.

8. In the result, this bail application is dismissed; but with

the observation that if the petitioner surrenders before the

B.A. No. 1070 of 2008 -: 4 :-

Investigating Officer or the learned Magistrate and seeks bail,

after giving sufficient prior notice to the Prosecutor in charge of

the case, the learned Magistrate must proceed to pass

appropriate orders on merits and expeditiously.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge