High Court Kerala High Court

V.N.Manoj vs The State Of Kerala on 4 December, 2006

Kerala High Court
V.N.Manoj vs The State Of Kerala on 4 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6518 of 2006()


1. V.N.MANOJ, S/O.LATE NARAYANAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.M.PRASANTH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/12/2006

 O R D E R
                                V. RAMKUMAR, J.

                         --------------------------------

                      Bail Application No.6518 OF 2006

                         --------------------------------

                         DATED: DECEMBER 4, 2006


                                    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.90/2006 of Sulthan Batheri Excise

Range for offences punishable under Secs.8(1) & 8(2) of the Abkari

Act, for having been found in possession of 50 packets Karnatka made

arrack on 25.10.2006, seeks his enlargement on bail. The petitioner

was arrested on the same day.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor. The learned Public Prosecutor opposed

the application contending inter alia that the petitioner is an accused in

another crime involving similar offence.

3. I am not satisfied that both the grounds enumerated

under Clause (b)(ii) of Sec. 41 A of the Abkari Act are present in this

case so as to justify the release of the petitioner on bail.

This Application is accordingly dismissed.

V.RAMKUMAR, JUDGE

mt/-