High Court Kerala High Court

T.V.Pavithran vs State Of Kerala Represented By on 31 May, 2010

Kerala High Court
T.V.Pavithran vs State Of Kerala Represented By on 31 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2808 of 2010()


1. T.V.PAVITHRAN, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.MURUGAN P.V.

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :31/05/2010

 O R D E R
                                  K.HEMA, J
                               --------------------
                  Bail Application No.2808 Of 2010
                 -------------------------------------------------
                 Dated this the 31st day of May 2010

                                    ORDER

This petition is for anticipatory bail.

2. The alleged offences are under Sections 56(b) of Abkari

Act r/w: rule 8(3) and 9(2) of Kerala Abkari Shops Disposal Rules

2002. According to prosecution, a sample of toddy was taken from

the toddy shop conducted by the second accused. Petitioner was

sales man at the time of sampling. On analysis of the toddy it was

reported that it contained 9.96 % of Ethyl Alcohol as against the

permissible percentage of 8.1 %.

3. Learned counsel for the petitioner submitted that the

petitioner has not committed any offence. Second accused who is

the licensee is already granted anticipatory bail by this court as per

order dated 16.04.2010 in Bail Application No. 2172/2010. It is also

submitted that in the light of the decision reported in Unni vs.

State of Kerala (2003(3) KLT 306), the offence alleged will not

lie against the petitioner, since Ethyl Alcohol is naturally liberated

in toddy.

4. Learned Public Prosecutor submitted that the decision

cited by the petitioner’s counsel may not hold the field now, in the

light of the new Rule which has come into existence. As per Rule,

8.1% is the percentage of permissible quantity of Ethyl Alcohol in

Bail Application No.2808 Of 2010 2

toddy. The new Rule is introduced in the light of the decision of the

Supreme Court, it is submitted.

5. On hearing both sides, I find that the only non bailable

offence in this case is under Section 57(a) of the Abkari Act. The

person who is liable under Section 57(a) is only the licensee and

manufacturer. But, petitioner is only the sales man. I also take note

of the fact that the licensee is already granted anticipatory bail by

this court. Hence there is no ground to refuse anticipatory bail to the

petitioner and the following order is passed:

Petitioner shall surrender before the Magistrate Court

concerned within seven days from today and he shall be

released on bail on his executing a bond for Rs.25,000/-

(Rupees twenty five thousand only) with two solvent sureties

each for the like sum to the satisfaction of the learned

Magistrate on condition that he will report before the

Investigating officer as and when directed and co-operate with

investigation.

Petition is allowed.

Sd/-

K.HEMA, JUDGE
//TRUE COPY//

P.A TO JUDGE
vdv