High Court Kerala High Court

Sharmila vs State Of Kerala on 17 September, 2009

Kerala High Court
Sharmila vs State Of Kerala on 17 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5298 of 2009()


1. SHARMILA, AGED 26 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, THROUGH EXCISE
                       ...       Respondent

                For Petitioner  :SRI.KODOTH SREEDHARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :17/09/2009

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.5298 of 2009
                  ---------------------------------------------
           Dated this the 17th day of September, 2009



                               ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioner is the

accused in Crime No.20 of 2009 of Kumbla Excise Range,

Kasaragod.

2. The offence alleged against the petitioner is under

Section 55(a) of the Abkari Act.

3. Heard the learned counsel for the petitioner, the

learned Public Prosecutor and perused the case diary.

4. Taking into account the facts and circumstances of the

case, the nature of the offence and the allegations made against

the petitioner, I do not think that the petitioner is entitled to get

the discretionary relief of anticipatory bail under Section 438 of

the Code of Criminal Procedure.

The Bail Application is accordingly dismissed.

K.T.SANKARAN,
JUDGE
csl