High Court Kerala High Court

Shine Prasad vs State Of Kerala on 22 May, 2008

Kerala High Court
Shine Prasad vs State Of Kerala on 22 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3248 of 2008()


1. SHINE PRASAD, S/O.MADHU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.MANSOOR.B.H.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/05/2008

 O R D E R
                        V. RAMKUMAR, J.
                  ====================
                  Bail Application No. 3248 of 2008
                  ====================
               Dated this the 22nd day of May, 2008.

                              O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner

who is the 4th accused in Crime No. 212 of 2007of Walayar Police

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

Abkari Act for allegedly having been found in possession of 30

cans each of 35 liters spirit seeks his enlargement on bail.

2. The learned Public Prosecutor opposed the application.

3. It is too early to accept the petitioner’s contention that

he has been falsely implicated in the case. Moreover, I am not

satisfied that both the grounds enumerated under sec.41A (b)(ii)

of the Abkari Act are present in this case so as to justify his

release on bail.

With the above observation this Application is dismissed.

V.RAMKUMAR, JUDGE.

rv