High Court Kerala High Court

Bindhu vs State Of Kerala Represented By … on 6 February, 2009

Kerala High Court
Bindhu vs State Of Kerala Represented By … on 6 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 634 of 2009()


1. BINDHU,D/O.RAJAMMA, ATTACHIRA HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                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.634 OF 2009
                     --------------------------------
           Dated this the 6th day of February, 2009


                            O R D E R

This petition is for bail.

2. The alleged offences are under Sections 8(2) and 55(a)

of Abkari Act. According to prosecution, petitioner was found

in possession of 2.1 litres of arrack. The incident occurred on

18.01.2009.

3. Petitioner was arrested on the same day, on

18.01.2009. Learned Public Prosecutor submitted that he has

no objection in granting bail to petitioner but, conditions may

be imposed.

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 bond for Rs.25,000/- with two solvent

sureties each for like sum to the satisfaction of the

Magistrate court concerned on the following

conditions :

B.A.No.634 of 2009
2

(i) Petitioner shall report before Investigating

Officer on every Monday and Thursday

between 10 a.m. and 1 p.m. until further

orders.

(ii) Petitioner shall not commit any offence while

on bail and in case of breach of this

condition, bail is liable to be cancelled.

The petition is allowed.

K.HEMA, JUDGE

pac