IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6094 of 2010()
1. KANNAN @ SUMESH, AGED 24 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.NIREESH MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/10/2010
O R D E R
V. RAMKUMAR, J.
----------------------
Bail Application No. 6094 of 2010
---------------------
DATED: 4th October, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the 6th accused in Crime No. 696 of 2010 of N orth
Paravur Police Station, Ernakulam for an offence punishable
under Sec. 55 (a) of the Abkari Act, for allegedly having been
transporting 665 litres of spirit in a mini lorry, 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.
ani
B.A.No. 2