IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7688 of 2006()
1. SUGATHAN, AGED 44 YEARS, S/O. GOPALAN,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.S.BIJU (KIZHAKKANELA)
For Respondent :SRI.S.BIJU
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/01/2007
O R D E R
V. RAMKUMAR, J.
--------------------------------
Bail Application NO.7688 of 2006
--------------------------------
Dated this the 1st day of January, 2007
O R D E R
Petitioner,who is the accused in Crime No.225 of 2006 of
Kottarakkara Excise Range for offences punishable under Section 8(i)
and (ii) of the Abkari Act for allegedly having been found in possession
of three litres of illicit arrack on 17.12.2006 and who was arrested on
the same day, seeks his enlargement on bail.
2. The learned Public Prosecutor opposed the application
submitting inter alia that the petitioner is an accused in another crime
involving similar offences.,
3. I am not satisfied that both the grounds enumerated
under Clause (b)(ii) of Sec. 41 A of the Abkari Act are present in this
case so as to justify the release of the petitioners on bail.
This Application is accordingly dismissed.
V.RAMKUMAR,
JUDGE.
ess 1/1