IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2865 of 2010()
1. SREEMON,S/O.CHAMAN,AGED 27 YEARS,
... Petitioner
Vs
1. STATE THROUGH EXCISE INSPECTOR,
... Respondent
For Petitioner :SRI.V.A.SATHEESH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/05/2010
O R D E R
K.HEMA, J.
------------------
B.A. No. 2865 of 2010
-----------------------------
Dated this the 28th day of May, 2010
O R D E R
This petition is for anticipatory bail.
2. The alleged offence is under Section 8(2) of the Abkari
Act. According to prosecution, on 11.08.2009 at about 3.30 P.M.,
the petitioner was found in possession of 5 litres of arrack and he
was ran away from the spot.
3. Learned counsel for petitioner submitted that petitioner is
innocent of the allegations made and he is falsely implicated in
the case at the instance of certain persons, who are on enimical
terms with the petitioner.
4. Learned Public Prosecutor submitted that the materials
available would show that the petitioner’s name is shown in the
Mahazar itself and this is not a false case.
5. On hearing both sides, I find that petitioner could not
make out any ground for anticipatory bail.
Petition is dismissed.
K. HEMA, JUDGE
ln