High Court Kerala High Court

Viswambharan vs The State Of Kerala on 17 September, 2010

Kerala High Court
Viswambharan vs The State Of Kerala on 17 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5594 of 2010()


1. VISWAMBHARAN,AGED 49 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/09/2010

 O R D E R
                               V. RAMKUMAR, J.
                         ----------------------
                    Bail Application No. 5594 of 2010
                          ---------------------
                     DATED: 17th September, 2010

                                    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. 66 of 2010 of Karthikappally
Excise Range for an offence punishable under Sec. 55 (i) of Abkari
Act for allegedly having been found in possession of 850 ml.
of Indian Made Foreign Liquor, 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.

Dated this the 17th day of September, 2010.

Sd/-V.RAMKUMAR, JUDGE.

ani                        /true copy/


                                  P.S. to Judge

B.A.No.    2