IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5299 of 2010()
1. SALIMNATH @ MANIAN, S/O.VIDHYADHARAN,
... Petitioner
Vs
1. THE EXCISE PREVENTIVE OFFICER,
... Respondent
For Petitioner :SRI.K.R.SUNIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/09/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * *
Bail Application No. 5299 of 2010
* * * * * * * * * * * * * * * * * * * *
DATED: 8th day of September, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the 2nd accused in Crime No.67/2010 of Karunagappilly
Excise Range for an offence punishable under Section 55(a) of
the Abkari Act for allegedly having been found in possession
of 864 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.
dmb