IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2905 of 2008(A)
1. AJAYAN @ AJAYAKUMAR @ UNNIKRISHNAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.C.VIVEK
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/05/2008
O R D E R
V. RAMKUMAR, J.
====================
Bail Application No. 2905 of 2008
====================
Dated this the 23rd day of May, 2008.
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the 4th accused in Crime No.227 of 2007 of Thamarassery
Police Station for offences punishable under sections 55(a) and
64(A) of the Abkari Act for allegedly having been found in
possession of 928 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.
V.RAMKUMAR, JUDGE.
rv