Kerala High Court
Sasidharan Pillai vs State Of Kerala on 23 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4019 of 2008()
1. SASIDHARAN PILLAI
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.R.VINOD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :23/06/2008
O R D E R
K.HEMA, J.
------------------------------
B.A. No. 4019 OF 2008
------------------------------
Dated this the 23rd day of June, 2008
O R D E R
This is an application for bail.
2. The alleged offences are under sections 8(1) and (2) of
Abkari Act. The article involved is 2 litres of arrack. The petitioner
was arrested on 02.06.2008.
3. Learned Public Prosecutor submitted that the petitioner is
involved in 3 cases and hence bail application is opposed. The
petitioner did not substantiate his innocence. In view of section 41A
of Abkari Act, bail cannot be granted.
The petition is dismissed.
K.HEMA, JUDGE
pac