IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7528 of 2006()
1. SARASWATHY @ UUNDACHY, D/O.PARUKUTTY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI. K.SIJU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/12/2006
O R D E R
V.RAMKUMAR, J.
------------------------------------
Bail Application No. 7528 of 2006
------------------------------------
Dated: 20-12-2006
O R D E R
Petitioner who is the sole accused in C.R. No. 50/06 of Anchal
Excise Range for offences punishable under Sections 8(1) and 8(2) of
the Abkari Act for allegedly having been found in possession of four
liters of illicit arrack on 20-11-2006 and who was arrested on the same
day, seeks her enlargement on bail.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor. The learned Public Prosecutor opposed the
application submitting inter alia that the petitioner is an accused in
another case involving similar offence.
3. I am not satisfied that both the grounds enumerated under
Clause (b)(ii) of Sec. 41A of the Abkari Act are present in this case so
as to justify the release of the petitioners on bail.
This application is accordingly dismissed.
Sd/-V. RAMKUMAR, JUDGE.
ani