IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8076 of 2010()
1. MUHAMMEALI, S/O.KHADER, 38 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.V.JOHN SEBASTIAN RALPH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :10/12/2010
O R D E R
V. RAMKUMAR, J.
----------------------
Bail Application No. 8076 of 2010
----------------------------------------------
Dated this the 2nd day of December, 2010.
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the sole accused in S.C.No.228/2010 on the file of the
Additional Sessions Court, Ad Hoc-I, Ernakulam for an offence
punishable under section 22(c) of the N.D.P.S. Act for allegedly
having been found in possession of 275 ampules of TDGESIC,
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.
V.RAMKUMAR, JUDGE.
ln