IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5077 of 2010()
1. P.M.SIVAKUMAR, S/O. MANI,
... Petitioner
2. RENISH, S/O. BASHEER,
Vs
1. STATE OF KERALA, THGOUGH EXCISE
... Respondent
For Petitioner :SRI.SOORAJ T.ELENJICKAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/08/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5077 of 2010
------------------------------------------------
Dated this the 31st day of August, 2010
ORDER
In this petition filed under Section 439 Cr.P.C. the
petitioners who are accused Nos.4 & 5 in Crime No.27/2010 of
Kollengode Excise Range for offences punishable under
Sections 55(a) & 55(D) of the Kerala Abkari Act for allegedly
having been found in possession of 1184 litres of spirit, 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
Section 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.
V.RAMKUMAR, JUDGE
skj