IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1694 of 2007()
1. JAYAN,
... Petitioner
2. SAM MATHEW, S/O. JOHN,
3. ABHILASH, S/O. RAGHAVAN,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.SHAJI THOMAS PORKKATTIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/03/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 1694 OF 2007 B
````````````````````````````````````````````````````
Dated this the 21st day of March, 2007
O R D E R
Petitioners, who are accused Nos.2 to 4 in Crime
No.130/2007 of Pathanamthitta Police Station for offences punishable
under sections 8(2) and 55(a) and (i) of the Abkari Act for allegedly
having been found in possession of 19 litres of rectified spirit and 2 litres
of diluted spirit on 14.2.2007 and who were arrested on the same day,
seek their enlargement on bail.
2. 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)
aks