High Court Kerala High Court

Dhileep vs The State Of Kerala on 19 January, 2007

Kerala High Court
Dhileep vs The State Of Kerala on 19 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 324 of 2007()


1. DHILEEP, S/O. RAJENDRAN
                      ...  Petitioner
2. BAIJU, S/O. PEETHAMBARAM

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/01/2007

 O R D E R
                                   V. RAMKUMAR, J.


                         - - - - - - - - - - - - - - - - -


                        Bail Application NO.  324 of 2007


                         - - - - - - - - - - - - - - - -


                                DATED:  19-01-2007




                                      O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioners who are

the accused in CR. No. 63 of 2006 of Vatakara Excise Range for

offences punishable under Sec. 55(a) of the Abkari Act and for the

alleged contravention of Rule 9 of the Foreign Liquor Rules, for having

been found transporting of 393 bottles of IMFL on 9-12-2006 and who

were arrested on the same day, seek their enlargement on bail.

2. I heard the learned counsel for the petitioners and the

learned Public Prosecutor. The learned Public Prosecutor opposed the

application.

3. I am not satisfied that both the grounds enumerated under

Clause (b)(ii) of Sec. 41 A of the Abkari Act are present in this case so

as to justify the release of the petitioners on bail.

This Application is accordingly dismissed.

V.RAMKUMAR,

JUDGE.

ani.