IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3517 of 2009()
1. V.HAMSA, S/O.AHAMMEDKUTTY HAJI,
... Petitioner
2. T.T.ANTONY, S/O.THOMAS,
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. STATE REPRESENTED BY PUBLIC PROSECUTOR,
For Petitioner :SRI.CIBI THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :01/07/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 3517 OF 2009
------------------------------------------------------
Dated this the 1st July, 2009
O R D E R
This is an application for bail under Section 439 of the Code of
Criminal Procedure. The petitioners are accused Nos.3 and 5 in Crime
No.122 of 2009 of Chokli Police Station.
2. The offence alleged against the petitioners is under Section 55
(a) of the Abkari Act.
3. The prosecution case is that on 7.6.2009, the accused were
found transporting a quantity of 455 litres of spirit in a vehicle belonging
to the fifth accused. The petitioners were arrested on 8.6.2009. The
prosecution case is that all the accused persons are involved in the
transportation of spirit.
4. Taking into account the facts and circumstances of the case, the
duration of the judicial custody undergone by the petitioners, the nature
and gravity of the offence and the present stage of investigation, I am not
inclined to grant bail to the petitioners at this stage.
The Bail Application is accordingly dismissed.
(K.T.SANKARAN)
Judge
ahz/