IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1579 of 2009()
1. PADMANABHA POOJARY, S/O.POOVAPA POOJARY,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.SURESH KUMAR KODOTH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/04/2009
O R D E R
V. RAMKUMAR, J.
----------------------
Bail Application No.1579 of 2009
---------------------
DATED:01.04.2009
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.10 of 2009 of Kumbala Excise
Range/Police Station for an offence punishable under sections 8
(1) and (2) of the Abkari Act for allegedly having been found in
possession of 7.8 lites of Karnataka made arrack 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.
sj
B.A.No. 2