High Court Kerala High Court

Vijayakumar @ Omanakuttan Aged 38 vs State Of Kerala on 9 November, 2010

Kerala High Court
Vijayakumar @ Omanakuttan Aged 38 vs State Of Kerala on 9 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6407 of 2010()


1. VIJAYAKUMAR @ OMANAKUTTAN AGED 38,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.P.UDAYABHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/11/2010

 O R D E R
                             V. RAMKUMAR, J.

                --------------------------------
                   Bail Application No.6407 of   2010
                --------------------------------
                            DATED: 09.11.2010

                                 O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioner, who
is the 3rd accused in Crime No.601/2010 of Kollam West Police
Station for offences punishable under Sections 55(a)(i), 57A and 58
of the Abkari Act for allegedly having been found in possession of 7
litres of spirit and 35 litres of toddy mixed with spirit, 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 .

Dated this the 9th day of November, 2010.

V.RAMKUMAR, JUDGE.

sj