IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1288 of 2009()
1. MANOHARI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.M.DINESH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/03/2009
O R D E R
V. RAMKUMAR, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A.No. 1288 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 18th 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. 30/2008 of Excise Range,
Chirayinkeezh for offences punishable under sections 55(a) and
(i) of the Abkari Act for allegedly having been found in possession
of 3 = litres of Indian Made Foreign Liquor, seeks her
enlargement on bail.
2. The learned Public Prosecutor opposed the application.
3. It is too early to accept the petitioner’s contention that
she 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 her
release on bail.
With the above observation this Application is dismissed.
V. RAMKUMAR,
JUDGE.
mn.