IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4769 of 2009()
1. KUNJU CHERUKKAN, CHARUVIL VEETTIL,
... Petitioner
2. RAJAPPAN, PATTAYAPARAMBIL HOUSE,
3. BIJU, OLICKAL HOUSE,
Vs
1. THE EXCISE INSPECTOR,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.V.SETHUNATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/03/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO. 4769 of 2009
- - - - - - - - - - - - - - - -
DATED: 22-03-2010
O R D E R
Petitioners who are the accused in O.R. No. 48 of 2009 of
Chittar Excise Range, Pathanamthitta for an offence punishable
under Sec. 55 (g) of the Abkari Act, for having been found in
possession of 1400 litres of wash on 11-8-2009, seek
anticipatory bail.
2. The learned Public Prosecutor opposed the
application.
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.
Sd/- V.RAMKUMAR,
JUDGE.
ani. /true copy/
P.S. to Judge
Bail A.No. -:2:-