High Court Kerala High Court

Raveendran vs State Of Kerala on 18 March, 2009

Kerala High Court
Raveendran vs State Of Kerala on 18 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1275 of 2009()


1. RAVEENDRAN, S/O. ENOSE NADAR,
                      ...  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 :18/03/2009

 O R D E R
                        V. RAMKUMAR, J.
          =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                      B.A. No. 1275 of 2009
          =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
             Dated this the 18th 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. 35 of 2007 of Kattakkada Excise

Range for offences punishable under sections 8(1) and (2) of the

Abkari Act for allegedly having been found in possession of three

litres of arrack 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.

mn.