Chandran vs State Represented By The on 3 November, 2010

0
37
Kerala High Court
Chandran vs State Represented By The on 3 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6738 of 2010()


1. CHANDRAN, S/O.PONNAN,
                      ...  Petitioner

                        Vs



1. STATE REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.M.R.SARIN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/11/2010

 O R D E R
                        V. RAMKUMAR, J.
                     ------------------------------
             Bail Application No. 6738 of 2010
               -----------------------------------------
            DATED: 3rd day of November, 2010

                             O R D E R

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

who is the sole accused in Crime No.56/2010 of Chirayinkeezh

Excise Range for offences punishable under Sections 55(a), 55(i)

and 58 of the Abkari Act for allegedly having been found in

possession of 50.5 litres of diluted 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.

dmb

LEAVE A REPLY

Please enter your comment!
Please enter your name here