IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3380 of 2010()
1. NAZEER,S/O.HAJI HASSAN, KADAVIL VEEDU,
... Petitioner
Vs
1. THE EXCISE INSPECTOR, EXCISE RANGE,
... Respondent
For Petitioner :SRI.SHAJIN S.HAMEED
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :16/06/2010
O R D E R
K.HEMA, J
-----------------------
B.A No.3380 OF 2010
--------------------------------
Dated this the 16th day of June 2010
ORDER
This petition is for anticipatory bail.
2. The alleged offence is under Section 58 of Abkari Act.
According to prosecution, petitioner was found transporting 225
litres of Indian Made Foreign Liquor in a vehicle driven by him.
Petitioner was arrested from the spot on 23/04/2010.
3. Petitioner is in custody for the past 54 days. This
petition is opposed. Learned Public Prosecutor submitted that the
quantity involved is high and petitioner has no explanation for the
possession.
4. On hearing both sides, I am satisfied that petitioner is not
able to substantiate his innocence and hence, in view of Section
41 A of the Abkari Act, bail cannot be granted.
Petition is dismissed.
K.HEMA
JUDGE
vdv