High Court Kerala High Court

Kannan @ Sumesh vs State Of Kerala on 4 October, 2010

Kerala High Court
Kannan @ Sumesh vs State Of Kerala on 4 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6094 of 2010()


1. KANNAN @ SUMESH, AGED 24 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/10/2010

 O R D E R
                            V. RAMKUMAR, J.
                        ----------------------
                   Bail Application No. 6094 of 2010
                        ---------------------
                      DATED: 4th October, 2010

                                O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner

who is the 6th accused in Crime No. 696 of 2010 of N orth

Paravur Police Station, Ernakulam for an offence punishable

under Sec. 55 (a) of the Abkari Act, for allegedly having been

transporting 665 litres of spirit in a mini lorry, 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.

ani

B.A.No. 2