IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2211 of 2010()
1. GOPAKUMAR,S/O.VISWAMBHARAN, B.V.BHAVAN,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.DEVAN RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.K.MOHANAN
Dated :16/04/2010
O R D E R
V.K.MOHANAN, J.
-------------------------------
Bail Application No.2211 of 2010
-------------------------------
Dated this the 16th day of April, 2010.
O R D E R
This is an application for regular bail filed by the
petitioner, who is the accused in Crime No.7/2010 of
Thirupuram Excise Range, Thiruvananthapuram.
2. The allegation against the petitioner is that he was found
keeping 363 ltrs. spirit in 11 white cans each having a capacity
of 35 ltrs. in the hall room of B.V.Bhavan in Athiyannoor Village
and thereby the petitioner/accused has committed the offence
punishable u/s.55(a) of Kerala Abkari Act. On the basis of the
said allegation, the petitioner is arrested on 23.3.2010 and
hence this petition for regular bail.
3. I have heard the learned counsel for the petitioner as
well as the learned Public Prosecutor.
4. Having regard to the facts and circumstances involved
in the case and as the quantity of the contraband article is to the
tune of 363 ltrs. of rectified spirit, I am not inclined to allow the
prayer and consequently the petition is liable to be dismissed.
Bail Application No.2211 of 2010
2
In the result, there is no merit in the petition and accordingly
the same is dismissed.
V.K.MOHANAN,
Judge.
ami/