IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1832 of 2007()
1. PURUSHOTHAMAN @ DWARAKA PURUSHU,
... Petitioner
Vs
1. STATE- REPRESENTED BY PUBLIC PROSECUTOR
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.M.SASINDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/03/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application Nos. 1832/2007 & 1840/2007
-----------------------------
Dated this 30th day of March, 2007
O R D E R
The common petitioner in these two applications for
regular bail is the accused in Crime No.1131/2004 of Kasargod
Police Station for an offence punishable under Section 55(a) of
the Abkari Act for allegedly having been found in possession of
800 packets, each of 100 ml of Karnataka arrack, on 12.11.2004
and the third accused in Crime No.219/2003 of Badiadka Police
Station for an offence punishable under Section 8(2) of the
Abkari Act for allegedly having been found in possession of 5000
packets, each of 100 ml of karnataka arrack, on 21.8.2003. He
was arrested on 22.1.2007 in yet another crime namely Crime
No.149/2004 of Kasargod Police Station. His arrest in these two
crimes were formally recorded on 14.2.2007.
2. The learned Public Prosecutor opposed the
application submitting inter alia that the petitioner is an accused
in three other crimes of similar nature.
3. I am not satisfied that both the grounds enumerated
B.A.1832 & 1840/2007
2
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.
These two applications are accordingly dismissed.
V.RAMKUMAR,
JUDGE
mrcs