High Court Kerala High Court

Ashokan P.K. vs State Of Kerala on 7 October, 2010

Kerala High Court
Ashokan P.K. vs State Of Kerala on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6164 of 2010()


1. ASHOKAN P.K., S/O. KANNAN,
                      ...  Petitioner
2. LINEESH K.P., S/O. NANU,

                        Vs



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

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/10/2010

 O R D E R
                                V. RAMKUMAR, J.
                         ----------------------
                    Bail Application No. 6164 of 2010
                          ---------------------
                        DATED: 7th October, 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 C.R. No. 31 of 2010 of Excise

Range,Thalassery, for offences punishable under Sections 55

(a) and 67 (b) of Abkari Act read with Sec. 9 and 26 of the F.L.

Rules for allegedly having been found transporting 212.04 litres

of IMFL in a Car bearing No. KL-II/F-7057 at Monthal on 27-08-

2010 seek their enlargement on bail. They were arrested on

the same day.

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.

Dated this the 7th day of October, 2010.

Sd/-V.RAMKUMAR, JUDGE.

ani                         /true copy/
                                   P.S. to Judge

B.A.No.    2