IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2575 of 2010()
1. RADHA, AGED 41 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.T.GOPALAKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/05/2010
O R D E R
K.HEMA, J.
----------------------------------------------
Bail Application No.2575 of 2010
----------------------------------------------
Dated 28th May, 2010.
O R D E R
This petition is for anticipatory bail.
2. The alleged offence is under Section 55(i) of the
Kerala Abkari Act. According to prosecution, petitioner was found
near one house by name “Visakham”, selling Indian Made Foreign
Liquor. A glass, 700 ml. of Indian Made Foreign Liquor and Rs.80/-
were seized from her possession.
3. Learned counsel for the petitioner submitted that
somebody was taking liquor in a nearby construction site and
when they saw the Excise officials, they ran away, throwing away
the articles. The Excise party questioned petitioner about the
persons who ran away, but she could not state their details and
hence she is falsely implicated in the offence. Petitioner’s son is
an Engineering student and daughter is a degree student. She is
a widow.
4. Learned Public Prosecutor submitted that the
allegations made in the case diary will reveal that petitioner was
involved in sale of Indian Made Foreign Liquor. She is involved in
BA NO.2575/10 2
five other crimes of similar nature and this is not a fit case to
grant anticipatory bail, it is submitted.
5. On hearing both sides and on considering the
serious nature of the allegations made and the absence of any
materials to support the plea of innocence and the chances for
repeating the offence, I am satisfied that this is not a fit case to
grant anticipatory bail.
Petition is dismissed.
K.HEMA, JUDGE.
tgs