High Court Kerala High Court

Harichandran Pillai vs State Of Kerala on 20 June, 2008

Kerala High Court
Harichandran Pillai vs State Of Kerala on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3977 of 2008()


1. HARICHANDRAN PILLAI,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :20/06/2008

 O R D E R
                                    K. HEMA, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                             B.A.No. 3977 of 2008
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 20th day of June, 2008

                                       O R D E R

Application for bail.

2. The alleged offence is under section 55(i) of the Abkari Act. The

petitioner was found in possession of 800 ml. of Indian Made Foreign

Liquor for sale on a public road. The petitioner was arrested on 3-6-2008

and he is in custody since then.

3. This application is opposed. The learned Public Prosecutor

submitted that another crime is also registered against the petitioner for

similar offence. The investigation is at the initial stage. I am not satisfied

that the petitioner will not get involved in any other offence under the

Abkari Act and that he is not guilty of offence. Hence, in view of section

41A of the Abkari Act bail cannot be granted.

The application is dismissed.

K. HEMA,
JUDGE.

mn.