IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1348 of 2009()
1. ABU,S/O.PAREED KUNJU, AGED 72 YEARS
... Petitioner
2. MAJEEDA BEEVI, AGED 65 YEARS,
Vs
1. EXCISE INSPECTOR, ARYANADU EXCISE RANGE
... Respondent
2. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/03/2009
O R D E R
V. RAMKUMAR, J.
----------------------
Bail Application No.1348 of 2009
---------------------
DATED: 23.03.2009
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioners
who are the 1st and 3rd accused in C.R. No.14 of 2009 of
Aryanadu Excise Range for an offence punishable under sec.55
(a) and 55(i) of the Abkari Act for allegedly having been found in
possession of 1223 litres of spirit seeks their enlargement on
bail.
2. The learned Public Prosecutor opposed the
application.
3. It is too early to accept the petitioners’ contention
that they have 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 their release on bail.
With the above observation this Application is dismissed.
V.RAMKUMAR, JUDGE.
sj