High Court Kerala High Court

Rajanan vs State Of Kerala on 19 October, 2010

Kerala High Court
Rajanan vs State Of Kerala on 19 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6537 of 2010()


1. RAJANAN, S/O.VASUDEVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.N.VIMALAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/10/2010

 O R D E R
                        V. RAMKUMAR, J.
                      * * * * * * * * * * * * * *
             Bail Application No. 6537 of 2010
                * * * * * * * * * * * * * * * * * * * *
             DATED: 19th day of October, 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.138/2010 of Karunagappally

Excise Range for offences punishable under Sections 55 (i) and

13 read with Section 63 of the Abkari Act for allegedly having

been found in possession of 12 litres of Indian Made Foreign

Liquor, 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