IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 495 of 2009()
1. THULASI, AGED 60, D/O.KUNJULAKSHMI,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.BLAZE K.JOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :03/02/2009
O R D E R
K. HEMA, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 495 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 3rd day of February, 2009
O R D E R
Petition for bail.
2. The alleged offence is under section 8(2) of the Abkari
Act. According to prosecution, on 31-12-2008 petitioner was
found transporting five litres of arrack and on seeing the police,
she ran away.
3. Petitioner surrendered before the court on 16-1-2009
and she is remanded. Learned Public Prosecutor submitted that
petitioner is involved in two other cases of similar nature and
hence, stringent conditions may be imposed, but he has no
objection in granting bail.
4. On hearing both sides, I am satisfied that bail can be
granted to petitioner on conditions.
5. Hence, petitioner shall be released on bail on her
executing a bond for Rs.25,000/- with two solvent sureties each
for the like amount to the satisfaction of the learned Magistrate,
on the following conditions:-
1) Petitioner shall report before the
Investigating Officer on every alternate
day between 10 a.m. and 1 p.m. until
further orders.
BA 495/09 -2-
2) Petitioner shall not commit any offence
while on bail and in case breach of this
condition, bail is liable to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.