High Court Kerala High Court

Binu vs State Of Kerala on 2 September, 2010

Kerala High Court
Binu vs State Of Kerala on 2 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5093 of 2010()


1. BINU, S/O. SUKUMARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/09/2010

 O R D E R
                         V.RAMKUMAR, J.
              ----------------------------------------------
              Bail Application No.5093 of 2010
             ------------------------------------------------
         Dated this the 2nd day of September, 2010

                                ORDER

In this petition filed under Section 439 Cr.P.C. the

petitioner who is the sole accused in Crime No.752/2010 of

Parassala Police Station for offences punishable under

Sections 8(1) & (2) of the Abkari Act for allegedly having been

found in possession of 7.75 litres of foreign liquor, 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

Section 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

skj