High Court Kerala High Court

Sarojini vs The Excise Inspector on 6 February, 2009

Kerala High Court
Sarojini vs The Excise Inspector on 6 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 570 of 2009()


1. SAROJINI, W/O.GOPALAKRISHNAN, AGED 65
                      ...  Petitioner

                        Vs



1. THE EXCISE INSPECTOR, EXCISE RANGE,
                       ...       Respondent

                For Petitioner  :SMT.R.DYANA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :06/02/2009

 O R D E R
                                K.HEMA, J.

                  -------------------------------------------
                          B.A.No.570 of 2009
                   ------------------------------------------
            Dated, this the 6th      day of February, 2009

                               ORDER

Petition for bail.

2. Alleged offence is under Section 8(2) of the

Abkari Act. According to prosecution, petitioner was found in

possession of 32 litres of illicit arrack on 15.10.2008. Petitioner

was arrested on 9.12.2008 and she is in custody since then.

3. Learned Public Prosecutor submitted that

petitioner is aged 63 years and she is involved in two other

cases of similar nature in the years 2006 and 2008. Hence

stringent conditions may be imposed while granting bail, but he

has no objection in granting bail.

4. On hearing both sides, I am satisfied that bail

can be granted to petitioner on stringent conditions.

Hence the following order is passed:

i) Petitioner shall execute a bond for

Rs.50,000/with two solvent sureties

each for the like sum to the satisfaction

of the Magistrate Court concerned.

B.A.No.570 of 2009
2

ii) Petitioner shall report before the

investigating officer on every alternate

day between 10 AM and 1 P.M. until

further orders.

iii) Petitioner shall not leave the limits of

the Excise Range Office within which the

crime is registered, except with the

previous permission of the Magistrate

Court concerned.

iv) Petitioner shall not commit any offence

while on bail and in case of breach of

this condition, the bail is liable to be

cancelled.

Petition is allowed.

K.HEMA, JUDGE
vns