High Court Kerala High Court

Ajayan @ Ajayakumar @ … vs State Of Kerala on 23 May, 2008

Kerala High Court
Ajayan @ Ajayakumar @ … vs State Of Kerala on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2905 of 2008(A)


1. AJAYAN @ AJAYAKUMAR @ UNNIKRISHNAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.C.VIVEK

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/05/2008

 O R D E R
                           V. RAMKUMAR, J.
                  ====================
                  Bail Application No. 2905 of 2008
                  ====================
               Dated this the 23rd day of May, 2008.

                              O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner

who is the 4th accused in Crime No.227 of 2007 of Thamarassery

Police Station for offences punishable under sections 55(a) and

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

possession of 928 liters of spirit 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