High Court Kerala High Court

R.Anilkumar vs The Excise Inspector on 8 July, 2008

Kerala High Court
R.Anilkumar vs The Excise Inspector on 8 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4323 of 2008()


1. R.ANILKUMAR, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. THE EXCISE INSPECTOR,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/07/2008

 O R D E R
                           V. RAMKUMAR, J.
                       --------------------------------
                  Bail Application No. 4323 of 2008
                       --------------------------------
                        DATED: 08-07-2008

                                O R D E R

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

who is the accused in C.R. No. 47 of 2008 of Adoor Excise

Range for an offence punishable under sec.55 (i) of the Abkari

Act for allegedly having been found in possession of 1.5 litres of

IMFL, 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.

Dated this the 8th day of July 2008.

V.RAMKUMAR, JUDGE.

ani