IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2538 of 2007()
1. SUBAIDA, W/O. MOIDEEN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. EXCISE INSPECTOR, HOSDURG RANGE.
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/05/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 2538 OF 2007
````````````````````````````````````````````````````
Dated this the 2nd day of May, 2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner, a lady,
who is the accused in C.R. No.23/07 of Hosdurg Excise Range for an
offence punishable under Sec.55(a) of the Abkari Act, for having been
found in possession of 5 liters of illicit arrack on 11.4.07, seeks her
enlargement on bail. The petitioner was arrested on 13.4.07.
2. The learned Public Prosecutor opposed the application.
3. It is too early to accept the petitioner’s contention that she
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 her release on bail.
This application is accordingly dismissed.
(V. RAMKUMAR, JUDGE)
aks