High Court Kerala High Court

Shibu @ Kuttikoora vs State Of Kerala on 28 May, 2010

Kerala High Court
Shibu @ Kuttikoora vs State Of Kerala on 28 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3057 of 2010()


1. SHIBU @ KUTTIKOORA, S/O.SIVANANDAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                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. 3057 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, 70 litres of arrack was transported by

first and second accused and the articles was entrusted by third

accused for transportation. On investigation, it is revealed that 4th

accused had supplied arrack. The incident happened on

10.02.2010.

3. Learned counsel for petitioner submitted that petitioner was

arrested on 21. 04.2010 and he is in custody for the past 37 days.

4. This petition is opposed. Learned Public Prosecutor

submitted that petitioner is involved in several cases of similar

nature, within the Aryanadu Police Station limits and Nedumangad

Excise Range.

5. On hearing both sides, I am satisfied that no ground is

made out to grant bail. It is not fit to grant bail to petitioner at

this stage.

This petition is dismissed.

K. HEMA, JUDGE
ln