IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6456 of 2010()
1. SREEKUMAR, S/O.JANARDHANAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/10/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * *
Bail Application No. 6456 of 2010
* * * * * * * * * * * * * * * * * * * *
DATED: 19th day of October, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the sole accused in Crime No.495/2010 of Aryanadu Police
Station for offences punishable under Sections 8(1) and (2) of the
Abkari Act for allegedly having been found in possession of 20
litres (40 bottles) of Indian Made Foreign Liquor, 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.
dmb