IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6971 of 2010()
1. ANOOP.T.K., S/O.NANU,
... Petitioner
2. ROYI JOSE FERNANDAZ, S/O.RICHARD
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.N.RAGHURAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/11/2010
O R D E R
V. RAMKUMAR, J.
------------------------------
Bail Application No.6971 of 2010
-----------------------------------------
DATED: 4th day of November, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioners
who are accused Nos. 1 and 2 in Crime No.1205/2010 of
Thalassery Police Station for an offence punishable under Section
55(a) of the Abkari Act for allegedly having been found in
possession of 210 litres of I.M.F.L, seek 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.
dmb