IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5093 of 2010()
1. BINU, S/O. SUKUMARAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/09/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5093 of 2010
------------------------------------------------
Dated this the 2nd day of September, 2010
ORDER
In this petition filed under Section 439 Cr.P.C. the
petitioner who is the sole accused in Crime No.752/2010 of
Parassala Police Station for offences punishable under
Sections 8(1) & (2) of the Abkari Act for allegedly having been
found in possession of 7.75 litres of foreign liquor, 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
Section 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
skj