High Court Kerala High Court

Susheela vs The State Of Kerala on 25 September, 2007

Kerala High Court
Susheela vs The State Of Kerala on 25 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5768 of 2007()


1. SUSHEELA, D/O. PEETHAMBARAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.M.PRASANTH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :25/09/2007

 O R D E R
                           R.BASANT, J.
                        ----------------------
                       B.A.No.5768 of 2007
                    ----------------------------------------
           Dated this the 25th day of September 2007

                               O R D E R

Second application for anticipatory bail. The petitioner, a

woman faces allegations under the Kerala Abkari Act. 25 litres

of wash was allegedly recovered from a house in her possession

on 13/10/2006. The crime was registered. Investigation is in

progress. The petitioner apprehends imminent arrest. The

petitioner came to this court earlier and by order dated

22/11/2006 in B.A.No.6797/2006, another bench of this court

had dismissed the application for anticipatory bail. The

petitioner has come to this court again with a renewed prayer

for grant of anticipatory bail.

2. An earlier application for anticipatory bail having

been dismissed by this court, it is certainly for the petitioner to

show change of circumstances which would justify fresh

consideration on merits of the prayer for anticipatory bail by the

petitioner. Except that time has elapsed and the investigation

must have proceeded further, no other change of circumstance is

urged before me.

3. The learned Public Prosecutor submits that while it is

true that the investigation has made further progress, the

B.A.No.5768/07 2

progress made by the investigation only shows that the

allegations against the petitioner are better substantiated.

Nothing has been revealed in the subsequent investigation by

which the petitioner can claim any benefit or advantage.

4. I have considered all the relevant inputs. I find no

change of circumstances which would justify fresh consideration

for an application for anticipatory bail. I am satisfied that the

decision taken already that the petitioner does not deserve to be

granted anticipatory bail by order dated 22/11/2006 in

B.A.No.6797/2006 does not deserve any alteration/change. The

petitioner must resort to the ordinary and normal procedure of

appearing before the investigating officer or the learned

Magistrate. She must then seek regular bail in the ordinary

course.

5. In the result, this petition is dismissed. Needless to

say, if the petitioner surrenders before the investigating officer

or the learned Magistrate and applies for 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, in accordance with law and expeditiously.

(R.BASANT, JUDGE)
jsr

B.A.No.5768/07 3

B.A.No.5768/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007