High Court Kerala High Court

Muhammeali vs State Of Kerala on 10 December, 2010

Kerala High Court
Muhammeali vs State Of Kerala on 10 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8076 of 2010()


1. MUHAMMEALI, S/O.KHADER, 38 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.V.JOHN SEBASTIAN RALPH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :10/12/2010

 O R D E R
                          V. RAMKUMAR, J.
                           ----------------------
               Bail Application No. 8076 of 2010
               ----------------------------------------------
          Dated this the 2nd day of December, 2010.

                               O R D E R

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

who is the sole accused in S.C.No.228/2010 on the file of the

Additional Sessions Court, Ad Hoc-I, Ernakulam for an offence

punishable under section 22(c) of the N.D.P.S. Act for allegedly

having been found in possession of 275 ampules of TDGESIC,

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 present in this case so as to justify

his release on bail.

With the above observation this Application is dismissed.

V.RAMKUMAR, JUDGE.

ln