IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7164 of 2006()
1. KAMALAKSHA, S/O. NARAYANA,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. STATE REP. BY PUBLIC PROSECUTOR,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/12/2006
O R D E R
V. RAMKUMAR, J.
--------------------------------
BAIL APPLICATION No. 7164 OF 2006
--------------------------------
DATED THIS THE 5TH DAY OF DECEMBER, 2006
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner who is
the first accused in Crime No.294/06 of Kumbla Police Station for an
offence punishable under Section 8(2) of the Abkari Act, for having
been found in possession of 240 liters of Karnataka arrack in 2400
packets on 19.10.2006, seeks his enlargement on bail. The
petitioner was arrested on the same day.
2. I heard the learned counsel for the petitioner 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 petitioner on bail.
This application is accordingly dismissed.
V.RAMKUMAR, JUDGE.
dsn/-
B.A.NO. Page numbers