IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4613 of 2010()
1. SREEKUMAR, AGED 42 YEARS,
... Petitioner
2. SELVARAJAN @ SELVAN, AGED 50 YEARS,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.BLAZE K.JOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/08/2010
O R D E R
V. RAMKUMAR, J.
----------------------------------
Bail Application No.4613 of 2010
--------------------------------------------
DATED: 4th day of August, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioners,
who are accused Nos.2 and 3 in Crime No.556/2009 of Parassala
Police Station for an offence punishable under Sec. 55(a) and (b)
of the Abkari Act for allegedly having been found in possession of
525 liters of spirit, seek their enlargement on bail. The petitioners
were arrested on 27.6.2010.
2. The learned Public Prosecutor opposed the
application.
3. It is too early to accept the petitioners contention that
they have 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 their
release on bail.
With the above observation this Application is dismissed.
V.RAMKUMAR, JUDGE.
dmb