IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1227 of 2009()
1. RADHA, D/O.SREEMATHY, KUZHIVILAKATHU
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.G.P.SHINOD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/03/2009
O R D E R
V. RAMKUMAR, J.
====================
Bail Application No. 1227 of 2009
====================
Dated this the 16th day of March, 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. 49 of 2008 of Kattakkada Excise
Range for offences punishable under sections 8(1) and 8(2) of the
Abkari Act for allegedly having been found in possession of 3
liters of coloured arrack seeks her enlargement on bail.
2. The learned Public Prosecutor opposed the application.
3. It is too early to accept the petitioner’s contention that
she 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 her
release on bail.
With the above observation this Application is dismissed.
Dated this the 16th day of March, 2009.
V.RAMKUMAR, JUDGE.
rv