IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8143 of 2010()
1. USHA AGED 38 YEARS, D/O.PANKAJAKSHI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY EXCISE
... Respondent
For Petitioner :SRI.C.S.MANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/12/2010
O R D E R
V. RAMKUMAR, J.
-------------------------
Bail Application No. 8143 of 2010
------------------------------------------------
Dated this the 22nd day of December, 2010
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner, who is
the accused in Crime No.83/2010 of Karunagappally Excise Range for
an offence punishable under Section 55(a) & (i) of the Abkari Act for
allegedly having been found in possession of 4 litres of Indian Made
Foreign Liqour, seeks Anticipatory Bail.
2. The learned Public Prosecutor opposed the application.
3. Anticipatory bail cannot be granted in a case involving such
grave offence. It is too early to accept the petitioner’s contention that
the petitioner has been falsely implicated. There is no reason why
the petitioner should not surrender before the magistrate concerned
and seek regular bail. Accordingly, If the petitioner surrenders before
the Magistrate concerned within two weeks from today and files an
application for regular bail, the same shall be considered and disposed
of preferably on the same day on which it is filed bearing in mind the
decision in Sukumari v. State of Kerala – 2001 (1) KLT 22.
With the above observation this Application is disposed of.
V.RAMKUMAR, JUDGE.
ln