High Court Kerala High Court

Midhun Mohan vs State Of Kerala on 7 July, 2008

Kerala High Court
Midhun Mohan vs State Of Kerala on 7 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4020 of 2008()


1. MIDHUN MOHAN ,S/O. MOHANAN
                      ...  Petitioner
2. ANEESH ,S/O. AMMINIKUTTAN

                        Vs



1. STATE OF KERALA , REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/07/2008

 O R D E R
                            V. RAMKUMAR, J.
                   ====================
                   Bail Application No. 4020 of 2008
                   ====================
                 Dated this the 8th day of July, 2008.

                               O R D E R

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

who are accused Nos. 2 and 4 in Crime No. 91 of 2008 of

Karunagappally Excise Range for offences punishable under

sections 55(a) and 67 (B) of the Abkari Act for allegedly having

been found in possession of 36 liters of Indian made foreign liquor

seek their enlargement on bail.

2. The learned Public Prosecutor opposed the application.

3. It is too early to accept the petitioners’ contention that

they have 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 their

release on bail.

With the above observation this Application is dismissed.

Dated this the 8th day of July, 2008.

V.RAMKUMAR, JUDGE.

rv