IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3465 of 2008()
1. ABDUL AZEEZ, S/O.MUHAMMED, POONKULAM,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. STATE REP; BY PUBLIC PROSECUTOR,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :05/06/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No.3465 of 2008
-----------------------------------------
Dated this the 5th day of June, 2008
O R D E R
This petition is for bail.
2. According to prosecution, the petitioner, along with another,
were found transporting 840 litres of spirit in a vehicle. When the
vehicle was intercepted, the accused ran away and a crime was
registered against him. He was arrested on 20.5.2008 and he is in
custody thereafter.
3. Learned Public Prosecutor opposed the bail application.
According to him, the petitioner is involved in another crime and he
was arrested in that crime on 20.5.2008. The arrest in this case is
formally recorded thereafter. Accused was absconding since 2005 on
the date on which this crime was committed.
4. Learned counsel for petitioner could not substantiate the
innocence of the petitioner. He could not satisfy this Court that the
petitioner will not repeat the offence. In the above circumstances, in
view of Section 41A of the Abkari Act, bail cannot be granted.
This petition is dismissed.
K.HEMA, JUDGE
vgs.