IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3355 of 2007()
1. PRASANNAN, S/O.RAGHAVAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/06/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO.3355 of 2007
- - - - - - - - - - - - - - - -
DATED: 6-6- 2007
O R D E R
Petitioner who is the second accused in C.R.No.59/2006 of
Pathanamthitta Excise Range for offences punishable under
Section 8(1) and (2) of the Kerala Abkari Act for allegedly having
been found in possession of 7 litres of illicit arrack on 18.4.2007,
seeks his enlargement on bail.
2. The learned Public Prosecutor opposed the
application submitting inter alia that the petitioner was
arrested on 18.4.2007 in connection with another
crime,viz.C.R.21/2007 of the very same Excise Range. I am not
satisfied that the grounds enumerated under Clause (b)(ii) of
Sec. 41 A of the Abkari Act are present in this case so as to
justify the release of the petitioner on bail.
This Application is accordingly dismissed.
V.RAMKUMAR, JUDGE
css/