Kerala High Court
Santhosh vs State Of Kerala on 8 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3413 of 2010()
1. SANTHOSH, S/O.SOMAN, CHARUVILA VEEDU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.R.SARIN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :08/06/2010
O R D E R
K.HEMA, J.
------------------
B.A. No. 3413 of 2010
------------------------------------
Dated this the 8th day of June, 2010
O R D E R
Petition for bail.
2. The alleged offence is under Section 55(a) of the Abkari
Act. According to prosecution, petitioner was found in possession
of 231 litres of spirit on 29.12.2009 at about 1.30 P.M.
3. This petition is opposed. Learned Public Prosecutor
submitted that petitioner is involved in two other crimes of similar
nature.
4. On hearing both sides, I am not satisfied that petitioner is
not guilty and that he will not repeat the offence. Hence, in view
of Section 55(a) of the Abkari Act, bail cannot be granted.
This petition is dismissed.
K. HEMA, JUDGE
ln