IN THE HIGH COURT OF KERALA AT ERNAKULAM Bail Appl..No. 912 of 2011() 1. SAIMAN, S/O.APPAV NADAR, ... Petitioner Vs 1. STATE OF KERALA, ... Respondent For Petitioner :SRI.NAGARAJ NARAYANAN For Respondent : No Appearance The Hon'ble MR. Justice V.RAMKUMAR Dated :10/02/2011 O R D E R V. RAMKUMAR, J. ---------------------- B.A. No. 912 of 2011 --------------------- Dated this the 10th day of February, 2011. O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the sole accused in Crime No.83 of 2010 of Aryanad
Excise Range for offences punishable under Sections 8(1) and
(2) of the Abkari Act for allegedly having been found in
possession of 20 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.
rv