IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2173 of 2007()
1. KOLAKKUNNEL BABY @ THOMAS,S/O.ABRAHAM,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.C.P.PEETHAMBARAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/04/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 2173 OF 2007
````````````````````````````````````````````````````
Dated this the 9th day of April, 2007
O R D E R
Petitioner, who is the accused in Crime No.8/07 of Ulikkal
Police Station for an offence punishable under section 55(a) of the
Abkari Act for having been found in possession of 6.100 litres of illicit
arrack in 61 packets on 26.1.07 and who was arrested on 31.1.07,
seeks his enlargement on bail.
2. Learned Public Prosecutor opposed the application
submitting, inter alia, that the petitioner is an accused in two other
crimes involving similar offence and that the final report in this case has
already been filed before court.
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)
aks