IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 740 of 2007()
1. SANTHOSH, AGED 32, S/O.PALAYYAN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.BLAZE K.JOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/02/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 740 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 9th DAY OF FEBRUARY, 2007
O R D E R
Petitioner who is the accused in Cr.No.6/07 of Amaravila Excise
Range for an offence punishable under section 8(1) of the Abkari Act
for allegedly having been found in possession of 5 litres of arrack on
27.1.2007 and who was arrested on the same day, seeks his
enlargement on bail.
2. I heard the learned counsel for the petitioners and the
learned Public Prosecutor. The learned Public Prosecutor opposed
the application.
3. I am not satisfied that both the grounds enumerated
under Clause (b)(ii) of Sec. 41 A of the Abkari Act are present in this
case so as to justify the release of the petitioner on bail.
This application is accordingly dismissed.
V.RAMKUMAR, JUDGE
dsn