IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3686 of 2010()
1. VIJAYAKUMARI, D/O.THANKAMMA,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :22/06/2010
O R D E R
K.HEMA, J.
----------------------------------------------
Bail Application No.3686 of 2010
----------------------------------------------
Dated 22nd June, 2010.
O R D E R
This petition is for bail.
2. The alleged offence is under Section 8(2) of the
Kerala Abkari Act. According to prosecution, on 25.11.2008 at
about 1.10 p.m., petitioner was found transporting 5 litres of illicit
arrack. She was not arrested from the spot since she escaped.
3. Petitioner surrendered before the court on 4.6.2010
and she is in custody for the past 18 days. This petition is not
opposed. Learned Public Prosecutor pointed out that there is no
other case against petitioner.
4. On hearing both sides, I am satisfied that bail can
be granted to petitioner on conditions. Hence, the following order
is passed :
Petitioner shall be released on bail on her executing a
bond for Rs.25,000/- (Rupees twenty five thousand
only) with two solvent sureties each for the like sum to
the satisfaction of the court concerned, on the
following conditions :
BA NO. 3686/10 2
(i) Petitioner shall report before the Investigating
Officer on every Monday and Thursday
between 10 a.m. and 1 p.m. until further
orders.
(ii) In case the petitioner is involved in any
offence of similar nature, her bail is liable
to be cancelled.
Petition is allowed.
K.HEMA, JUDGE.
tgs