IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 875 of 2009()
1. RAVEENDRAN @ CHIYAN RAVI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.AJITH KRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/03/2009
O R D E R
V. RAMKUMAR, J.
Bail----------------------
Application No. 875 of 2009
---------------------
DATED: 31-03-2009
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner who
is the sole accused in Crime No. 4 of 2009 of Thirupuram Excise
Range for offences punishable under Sections 8(1) and 8(2) of the
Abkari Act, seeks his enlargement on bail. The petitioner was
arrested on 4-2-2009.
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.
Sd/- V.RAMKUMAR, JUDGE.
ani
/true copy/