High Court Kerala High Court

Krishnan @ Poocha Krishnan vs State Of Kerala on 4 March, 2009

Kerala High Court
Krishnan @ Poocha Krishnan vs State Of Kerala on 4 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 847 of 2009()


1. KRISHNAN @ POOCHA KRISHNAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/03/2009

 O R D E R
                           V. RAMKUMAR, J.
                  ====================
                  Bail Application No. 847 of 2009
                  ====================
               Dated this the 4th 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 Crime No. 3 of 2009 of Bedakam Police

Station for an offence punishable under section 55(a) of the

Abkari Act for allegedly having been found in possession of

arrack in two white kannas 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 pr esent in this case so as to justify his

release on bail.

With the above observation this Application is dismissed.

Dated this the 4th day of March, 2009.

V.RAMKUMAR, JUDGE.

rv