High Court Kerala High Court

Radha vs State Of Kerala on 26 December, 2006

Kerala High Court
Radha vs State Of Kerala on 26 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7597 of 2006()


1. RADHA, W/O.SASI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. EXCISE RANGE OFFICER,

                For Petitioner  :SRI.ANOOP MATHEW ABRAHAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/12/2006

 O R D E R
                                  V. RAMKUMAR, J.

                           --------------------------------

                   BAIL APPLICATION No.7597   OF 2006

                            --------------------------------

               DATED THIS THE 26TH DAY OF DECEMBER, 2006


                                       O R D E R

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

who is the accused in Crime No.190/06 of Chengannur Excise Range

for offences punishable under Sections 8(1) and 8(2) of the Abkari

Act, for having been found in possession of 1.5 litres of arrack on

24.10.2006.seeks her enlargement on bail.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor. The learned Public Prosecutor opposed

the application submitting, inter alia, that the petitioner is an accused

in another case involving similar offence.

3. I am not satisfied that both the grounds enumerated

under Clause (b)(ii) of Sec.41 A of the Abkari Act are present in this

case so as to justify the release of the petitioner on bail.

This application is accordingly dismissed.

V.RAMKUMAR, JUDGE.

dsn/-