High Court Kerala High Court

Karthyayani N.P vs Excise Inspector on 9 May, 2008

Kerala High Court
Karthyayani N.P vs Excise Inspector on 9 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2889 of 2008()


1. KARTHYAYANI N.P.,
                      ...  Petitioner

                        Vs



1. EXCISE INSPECTOR,
                       ...       Respondent

                For Petitioner  :SRI.V.A.SATHEESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :09/05/2008

 O R D E R
                                     K. HEMA, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                              B.A. No. 2889 of 2008
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 9th day of May, 2008

                                       O R D E R

Petitioner is the accused in Crime No.14 of 2007 on the file of

Alakode Excise Range registered under section 55(g) of the Abkari Act. The

allegation against her is that she was found in possession of 12 litres of

wash in her house on 10-9-2007. According to the petitioner, the allegation

made against her is false and she is falsely implicated.

2. Except a mere assertion that the petitioner is innocent, no

materials have been placed before this Court and nothing is brought out to

substantiate this contention. It is submitted by the learned Public Prosecutor

that the petitioner is involved in another Crime No.2 of 2006 of the same

range of similar nature.

3. On hearing both sides, I find that this is not a fit case to grant

anticipatory bail. Hence, the application is dismissed.

K. HEMA,
JUDGE.

mn.