IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 317 of 2010()
1. VASALA, S/O.KARTHI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.M.R.SARIN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :25/01/2010
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 317 of 2010
------------------------------------
Dated this the 25th day of January, 2010
O R D E R
This is an application for bail under Section 439 of the
Code of Criminal Procedure. The petitioner is the accused in
Crime No.59/2009 of Kattakada Excise Range.
2. The offences alleged against the petitioner are under
Sections 55(a) and 58 of the Abkari Act.
3. The prosecution case is that on 11/12/2009, the
petitioner was found engaged in the sale of Indian Made Foreign
Liquor. A quantity of 4 litres of Indian Made Foreign Liquor was
seized from the possession of the petitioner. The petitioner
surrendered before the court on 13/1/2010 and she was
remanded to judicial custody.
4. The learned Public Prosecutor submitted that the
petitioner is involved in four other cases of similar nature.
5. Taking into account the facts and circumstances of the
case, the nature and gravity of the offence and the fact that the
petitioner is involved in several other cases of similar nature,
B.A. No. 317 / 2010
2
I am not inclined to grant bail to the petitioner at this stage.
Bail Application is accordingly dismissed with liberty to the
petitioner to move for bail after two weeks.
K.T. SANKARAN, JUDGE
scm