High Court Kerala High Court

Kunjan @ Kocherukkan vs The State Of Kerala Rep.By on 1 February, 2007

Kerala High Court
Kunjan @ Kocherukkan vs The State Of Kerala Rep.By on 1 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 522 of 2007()


1. KUNJAN @ KOCHERUKKAN, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REP.BY
                       ...       Respondent

                For Petitioner  :SRI.T.N.ARUNKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/02/2007

 O R D E R
                                V. RAMKUMAR, J.


                    ````````````````````````````````````````````````````

                             B.A. No. 522 OF 2007 A

                    ````````````````````````````````````````````````````

                   Dated this the 1st day of February, 2007


                                      O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner,

who is the accused in C.R. No.36/2006 of Perumbavoor Excise Range

for offences punishable under Secs.55(a) and 55(i) of the Abkari Act, for

allegedly having been found in possession of 3.5 liters of IMFL on

9.12.2006 and who was arrested on 18.12.2006, seeks his enlargement

on bail.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor. The learned Public Prosecutor, on

instructions, opposed the application submitting, inter alia, that the

petitioner is an accused in three other crimes involving similar abkari

offences.

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