IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1263 of 2009()
1. OMANA, AGED 44, D/O.SARASAMMA,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY
... Respondent
For Petitioner :SRI.BLAZE K.JOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/03/2009
O R D E R
V. RAMKUMAR, J.
----------------------
Bail Application No.1263 of 2009
---------------------
DATED: 23.03.2009
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the accused in C.R. No.7 of 2009 of Amaravila Excise
Range for an offence punishable under sec.8(1) and 8(2) of the
Abkari Act for allegedly having been found in possession of 6
litres of arrack 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.
sj