High Court Kerala High Court

Prabhakaran vs State Of Kerala on 22 December, 2010

Kerala High Court
Prabhakaran vs State Of Kerala on 22 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8372 of 2010()


1. PRABHAKARAN, AGED 63 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.V.MANOJ KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/12/2010

 O R D E R
                         V.RAMKUMAR, J.
            ---------------------------------------------------
               Bail Application No.8372 of 2010
           -----------------------------------------------------
         Dated this the 22nd day of December, 2010

                                ORDER

In this Petition filed under Sec.439 Cr.P.C. the petitioner

who is the sole accused in Crime No.62 of 2010 of

Chengannur Excise Range, for an offence punishable under

Section 55(i) of Kerala Abkari Act for allegedly having been

found in possession of 500 ml. of Indian Made Foreign Liquor,

seeks his enlargement on bail. The petitioner was arrested on

03/12/2010.

2. The learned Public Prosecutor opposed the

application contending inter alia that the petitioner is involved

in three other abkari offences.

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