High Court Kerala High Court

V.Hamsa vs The Sub Inspector Of Police on 1 July, 2009

Kerala High Court
V.Hamsa vs The Sub Inspector Of Police on 1 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3517 of 2009()


1. V.HAMSA, S/O.AHAMMEDKUTTY HAJI,
                      ...  Petitioner
2. T.T.ANTONY, S/O.THOMAS,

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE REPRESENTED BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.CIBI THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :01/07/2009

 O R D E R
                             K.T.SANKARAN, J.
                ------------------------------------------------------
                         B.A. NO. 3517 OF 2009
                ------------------------------------------------------
                      Dated this the 1st July, 2009

                                  O R D E R

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioners are accused Nos.3 and 5 in Crime

No.122 of 2009 of Chokli Police Station.

2. The offence alleged against the petitioners is under Section 55

(a) of the Abkari Act.

3. The prosecution case is that on 7.6.2009, the accused were

found transporting a quantity of 455 litres of spirit in a vehicle belonging

to the fifth accused. The petitioners were arrested on 8.6.2009. The

prosecution case is that all the accused persons are involved in the

transportation of spirit.

4. Taking into account the facts and circumstances of the case, the

duration of the judicial custody undergone by the petitioners, the nature

and gravity of the offence and the present stage of investigation, I am not

inclined to grant bail to the petitioners at this stage.

The Bail Application is accordingly dismissed.

(K.T.SANKARAN)
Judge
ahz/