High Court Kerala High Court

Saiman vs State Of Kerala on 10 February, 2011

Kerala High Court
Saiman vs State Of Kerala on 10 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 912 of 2011()


1. SAIMAN, S/O.APPAV NADAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :10/02/2011

 O R D E R
                         V. RAMKUMAR, J.
                          ----------------------
                      B.A. No. 912 of 2011
                          ---------------------
           Dated this the 10th day of February, 2011.

                              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.83 of 2010 of Aryanad

Excise Range for offences punishable under Sections 8(1) and

(2) of the Abkari Act for allegedly having been found in

possession of 20 litres of arrack, 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.

rv