Kerala High Court
Mohanan vs State Of Kerala on 9 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 63 of 2007()
1. MOHANAN, S/O. NARAYANAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.SANAL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/01/2007
O R D E R
V.Ramkumar, J.
========================
B.A.No. 63 of 2007
========================
Dated this the 9th day of January, 2007.
ORDER
Petitioner, who is the accused in CR No.108 of 2006 of
Kayamkulam Exchange Range for an offence punishable under Section
55(g) of Abkari Act for allegedly having been found in possession of
420 litres of wash on 10.11.2006, seeks his enlargement on bail.
2. The learned Public Prosecutor opposed the application.
3. I am not satisfied that both the grounds enumerated
under Clause (b)(ii) of Sec. 41 A of the Abkari Act are present in this
case so as to justify the release of the petitioner on bail.
This application is accordingly dismissed.
V.RAMKUMAR,
JUDGE.
ess 9/1
V.Ramkumar,
Judge.
ess