IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 349 of 2011()
1. SHANMUGHAN, AGED 40, S/O.ARUCHAMI,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.RAJESH NAMBIAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/01/2011
O R D E R
V. RAMKUMAR, J.
--------------------------------------------
Bail Application No.349 of 2011
---------------------------------------------
Dated this the 21st day of January, 2011
ORDER
In this Petition filed under Sec.439 Cr.P.C. the petitioner
who is the sole accused in Crime No.2 of 2011 of Agali Excise
Range for an offence punishable under Section 8(1) & 8(2) of the
Kerala Abkari Act for allegedly having been found in possession
of 3 litres of arrack, seeks his enlargement on bail. The
petitioner was arrested on 05/01/2011.
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
skj