IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2089 of 2009()
1. UTHAMAN, AGED 55 YEARS,S/O.GANGADHARAN,
... Petitioner
Vs
1. THE EXCISE INSPECTOR,RANNI EXCISE RANGE.
... Respondent
2. STATE OF KERALA,REPRESENTED BY THE
For Petitioner :SRI.V.SETHUNATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/03/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO. 2089 of 2009
- - - - - - - - - - - - - - - -
DATED: 22-3-2010
O R D E R
Petitioner who is the accused in Crime No. 7 of 2009 of
Ranni Excise Range for an offence punishable under Section 55
(g) of the Abkari Act, for having been found in possession
of 500 litres of illicit wash, seeks anticipatory bail.
2. The learned Public Prosecutor opposed the
application.
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
petitioner on bail.
This Application is accordingly dismissed.
V.RAMKUMAR,
JUDGE.
ani.
Bail A.No. -:2:-