High Court Kerala High Court

Vasantha vs Excise Inspector on 20 January, 2009

Kerala High Court
Vasantha vs Excise Inspector on 20 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 231 of 2009()


1. VASANTHA D/O.PANKAJAKSHI, CHITHARA -
                      ...  Petitioner

                        Vs



1. EXCISE INSPECTOR, ARYANAD EXCISE RANGE
                       ...       Respondent

                For Petitioner  :SRI.A.RAJASIMHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :20/01/2009

 O R D E R
                          K. HEMA, J.
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                      B.A. No. 231 of 2009
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
           Dated this the 20th day of January,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, petitioner was found transiting

ten litres of arrack on 10-6-2007. She could not be arrested,

since no woman police constable was available.

3. Petitioner surrendered before the Investigating Officer

on 1-1-2009 and she was remanded to custody. Learned Public

Prosecutor submitted that he has no objection in granting bail

on conditions.

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 Monday

and Thursday between 10 a.m. and 1

p.m. until further orders.

2) Petitioner shall not commit any offence

BA 231/2009 -2-

while on bail and in case breach of this

condition, bail is liable to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.