IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3248 of 2008()
1. SHINE PRASAD, S/O.MADHU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.MANSOOR.B.H.
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/05/2008
O R D E R
V. RAMKUMAR, J.
====================
Bail Application No. 3248 of 2008
====================
Dated this the 22nd day of May, 2008.
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the 4th accused in Crime No. 212 of 2007of Walayar Police
Station for an offence punishable under section 55(a) of the
Abkari Act for allegedly having been found in possession of 30
cans each of 35 liters spirit seeks his enlargement on bail.
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.
rv