High Court Kerala High Court

Bindu vs State Of Kerala Represented By on 9 June, 2008

Kerala High Court
Bindu vs State Of Kerala Represented By on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3568 of 2008()


1. BINDU, THADATHARIKATHU VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :09/06/2008

 O R D E R
                             K.HEMA, J.

                 -----------------------------------------
                        B.A.No. 3568 of 2008
                 -----------------------------------------

               Dated this the 9th day of June, 2008

                              O R D E R

This petition is for anticipatory bail.

2. The alleged offence is under Section 8(1) and (2) of the

Abkari Act. According to prosecution, petitioner was found in

possession of 3 litres of arrack.

3. Learned counsel for petitioner submitted that the petitioner

was not arrested from the spot and she is innocent of the

allegations made. Learned Public Prosecutor submitted that the

petitioner is involved in two other offences of similar nature and

hence, granting of anticipatory bail will not be proper. I am

satisfied of the submissions and I am not inclined to grant

anticipatory bail to the petitioner.

This petition is dismissed.

K.HEMA, JUDGE

vgs.