IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5283 of 2010()
1. LEELAMMA, AGED 41 YEARS, W/O.GOPI,
... Petitioner
2. VINOD @ SABU, AGED 30 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.R.VIBHU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/09/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * *
Bail Application No. 5283 of 2010
* * * * * * * * * * * * * * * * * * * *
DATED: 8th day of September, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. petitioners who
are accused Nos.1 and 2 in Crime No.542/2010 of Koipuram
Police Station for an offence punishable under Section 8(1) (2) of
the Abkari Act for allegedly having been found in possession of
one litre of spirit, seek their enlargement on bail.
2. The learned Public Prosecutor opposed the
application.
3. It is too early to accept the petitioners contention that
they have 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 their
release on bail.
With the above observation this Application is dismissed.
V.RAMKUMAR, JUDGE.
dmb