IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1405 of 2009()
1. P.J. JOSEPH, S/O. JOSEPH,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.C.K.VIDYASAGAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/03/2009
O R D E R
V. RAMKUMAR, J.
----------------------
Bail Application No.1405 of 2009
---------------------
DATED: 24.03.2009
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the sole accused in Crime No.83 of 2009 of
Nedumkandam Police Station for an offence punishable under
Sections 55(a) and (h) of the Abkari Act for allegedly having
been found in possession of 3.600 litres of IMFL 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.
B.A.No. 2