High Court Kerala High Court

Shanmukha Kumar vs Sub Inspector Of Police on 13 March, 2007

Kerala High Court
Shanmukha Kumar vs Sub Inspector Of Police on 13 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1500 of 2007()


1. SHANMUKHA KUMAR, S/O. KUTTY,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.N.J.ANTONY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/03/2007

 O R D E R
                                V. RAMKUMAR, J.


                    ````````````````````````````````````````````````````

                            B.A. No. 1500 OF 2007 B

                    ````````````````````````````````````````````````````

                    Dated this the 13th day of March, 2007


                                      O R D E R

Petitioner, who is the accused in Crime No.62/07 of Sulthan

Bathery Police Station for an offence punishable under section 55(a) of

the Abkari Act for allegedly having been transported in a bus 66.750

litres of IMFL in 89 bottles on 8.2.2007, seeks his enlargement on bail.

2. Learned Public Prosecutor opposed the application

submitting, inter alia, that the IMFL in question were purchased from

Pondicherry and were transported to Kerala for the purpose of sale.

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)

aks