High Court Kerala High Court

Vasala vs State Of Kerala on 25 January, 2010

Kerala High Court
Vasala vs State Of Kerala on 25 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 317 of 2010()


1. VASALA, S/O.KARTHI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.M.R.SARIN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :25/01/2010

 O R D E R
                        K.T. SANKARAN, J.
                     ---------------------------
                       B.A. No. 317 of 2010
                 ------------------------------------
              Dated this the 25th day of January, 2010

                             O R D E R

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is the accused in

Crime No.59/2009 of Kattakada Excise Range.

2. The offences alleged against the petitioner are under

Sections 55(a) and 58 of the Abkari Act.

3. The prosecution case is that on 11/12/2009, the

petitioner was found engaged in the sale of Indian Made Foreign

Liquor. A quantity of 4 litres of Indian Made Foreign Liquor was

seized from the possession of the petitioner. The petitioner

surrendered before the court on 13/1/2010 and she was

remanded to judicial custody.

4. The learned Public Prosecutor submitted that the

petitioner is involved in four other cases of similar nature.

5. Taking into account the facts and circumstances of the

case, the nature and gravity of the offence and the fact that the

petitioner is involved in several other cases of similar nature,

B.A. No. 317 / 2010
2

I am not inclined to grant bail to the petitioner at this stage.

Bail Application is accordingly dismissed with liberty to the

petitioner to move for bail after two weeks.

K.T. SANKARAN, JUDGE

scm