IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7975 of 2010()
1. VENKIDESH, S/O.SUBRAMANIAN,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF EXCISE
... Respondent
For Petitioner :SRI.C.D.JOHNY
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :10/12/2010
O R D E R
V. RAMKUMAR, J.
----------------------
Bail Application No.7975 of 2010
-----------------------------------------------
Dated this the 10th day of December , 2010.
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the 5th accused in Crime No.2/2010 of Excise Circle
Office, Aluva for offences punishable under sections 20(b)(ii)C,
25 and 29 of the N.D.P.S. Act, 1985 for allegedly having been
found in possession of 26.650 kgs of ganga, seeks his
enlargement on bail.
2. The learned Public Prosecutor opposed the
application.
3. It is too early to accept the petitioner’s contention that
he has been falsely implicated in the case. Moreover, I am not
satisfied that both the grounds enumerated under sec.41A (b)(ii)
of the Abkari Act are present in this case so as to justify his
release on bail.
With the above observation this Application is dismissed.
V.RAMKUMAR, JUDGE.
ln