IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1017 of 2009()
1. KESAVAN, AGED 50,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.V.MANOJ KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/03/2009
O R D E R
V. RAMKUMAR, J.
====================
Bail Application No. 1017 of 2009
====================
Dated this the 11th day of March, 2009.
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the accused in Excise Crime No. 10 of 2009 of Chengannur
Excise Range for an offence punishable under section 8(1) and (2)
of the Abkari Act for allegedly having been found in possession
of 5 liters of arrack 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.
Dated this the 11th day of March, 2009.
V.RAMKUMAR, JUDGE.
rv