High Court Kerala High Court

Pradeep vs State Of Kerala on 17 March, 2009

Kerala High Court
Pradeep vs State Of Kerala on 17 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1027 of 2009()


1. PRADEEP, S/O.RETNAKARAN,LENIN COTTAGE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/03/2009

 O R D E R
                           V. RAMKUMAR, J.
                  ====================
                  Bail Application No. 1027 of 2009
                  ====================
              Dated this the 17th day of March, 2009.

                              O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner

who is the 2nd accused in C.R. No. 62 of 2003 of

Thiruvananthapuram Excise Range for an offence punishable

under sections 55(a) and 58 of the Abkari Act for allegedly

having been found in possession of 207 liters of spirit seeks his

enlargement on bail.

2. The learned Public Prosecutor opposed the application.

3. It is too early to accept the petitioner’s contention that

he has been falsely implicated in the case. Moreover, I am not

satisfied that both the grounds enumerated under sec.41A (b)(ii)

of the Abkari Act are present in this case so as to justify his

release on bail.

With the above observation this Application is dismissed.

Dated this the 17th day of March, 2009.

V.RAMKUMAR, JUDGE.

rv