IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6518 of 2006()
1. V.N.MANOJ, S/O.LATE NARAYANAN,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.M.PRASANTH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/12/2006
O R D E R
V. RAMKUMAR, J.
--------------------------------
Bail Application No.6518 OF 2006
--------------------------------
DATED: DECEMBER 4, 2006
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.90/2006 of Sulthan Batheri Excise
Range for offences punishable under Secs.8(1) & 8(2) of the Abkari
Act, for having been found in possession of 50 packets Karnatka made
arrack on 25.10.2006, seeks his enlargement on bail. The petitioner
was arrested on the same day.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor. The learned Public Prosecutor opposed
the application contending inter alia that the petitioner is an accused in
another crime involving similar offence.
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
mt/-