IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6738 of 2010()
1. CHANDRAN, S/O.PONNAN,
... Petitioner
Vs
1. STATE REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.R.SARIN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/11/2010
O R D E R
V. RAMKUMAR, J.
------------------------------
Bail Application No. 6738 of 2010
-----------------------------------------
DATED: 3rd day of November, 2010
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.56/2010 of Chirayinkeezh
Excise Range for offences punishable under Sections 55(a), 55(i)
and 58 of the Abkari Act for allegedly having been found in
possession of 50.5 litres of diluted 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.
dmb