High Court Kerala High Court

Vasantha vs State Of Kerala on 26 May, 2010

Kerala High Court
Vasantha vs State Of Kerala on 26 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3056 of 2010()


1. VASANTHA, D/O.GOWRI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.R.SARIN PANICKER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :26/05/2010

 O R D E R
                           K. HEMA, J
                       ----------------------
                    B.A.No.3056 OF 2010
                 -----------------------------------
          Dated this the 26th day of May, 2010


                            O R D E R

This is a petition for bail.

2. The alleged offence is under section 8(2) of Abkari

Act. According to prosecution, petitioner was found in

possession of 8 litres of arrack on 4.2.2007. Petitioner was

arrested on 30.4.2010 while she was in custody in

connection with another case.

3. Petitioner is in custody for 26 days in this case.

Learned Public Prosecutor submitted that he had no

objection in granting the bail on stringent condition, since

she is involved in another case.

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

granted on condition. Hence the following order is passed:

Petitioner shall be released on bail on his

executing a bond for Rs. 25,000/- with two

B.A. No.3056/10 2

solvent securities each for the like amount to

the satisfaction of the learned Magistrate, on

the following conditions :

i) Petitioner shall report before the

investigating officer on every Monday,

Wednesday and Saturday between 10

AM and 1 PM until further orders.

ii) In case, petitioner is involved in any

other crime of similar nature, the bail is

liable to be cancelled.

This petition is allowed.

K. HEMA, JUDGE.

Sou.