IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4323 of 2008()
1. R.ANILKUMAR, AGED 42 YEARS,
... Petitioner
Vs
1. THE EXCISE INSPECTOR,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.V.SETHUNATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/07/2008
O R D E R
V. RAMKUMAR, J.
--------------------------------
Bail Application No. 4323 of 2008
--------------------------------
DATED: 08-07-2008
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. 47 of 2008 of Adoor Excise
Range for an offence punishable under sec.55 (i) of the Abkari
Act for allegedly having been found in possession of 1.5 litres of
IMFL, 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.
Dated this the 8th day of July 2008.
V.RAMKUMAR, JUDGE.
ani