High Court Kerala High Court

Ramachandran vs The State Of Kerala on 3 September, 2010

Kerala High Court
Ramachandran vs The State Of Kerala on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4942 of 2010()


1. RAMACHANDRAN, S/O.SANKARANKUTTY WARRIOR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTING
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/09/2010

 O R D E R
                         V. RAMKUMAR, J.
                       ----------------------
               Bail Application No. 4942 of 2010
             -------------------------------------------
          Dated this the 3rd day of September, 2010




                             O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner

who is the first accused in Crime No.481/2009 of Kayamkulam

Police Station for offences punishable under sections 55(a) and

8(1) & (2) of the Abkari Act and 120B of the Indian Penal Code

for allegedly having been found in possession of 700 litres of

spirit, 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.

ln