IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1554 of 2008()
1. AMBIKA @ AMINI, AGED 32, D/O. ASLY,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.BLAZE K.JOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :18/03/2008
O R D E R
R.BASANT, J.
----------------------
B.A.No.1554 of 2008
----------------------------------------
Dated this the 18th day of March 2008
O R D E R
Application for regular bail. The petitioner, a woman, faces
allegations under the Kerala Abkari Act. 7 litres of arrack were
allegedly seized from the possession of the petitioner who ran
away from the scene of the crime and could not be apprehended.
She was arrested later on 20/2/2008. She continues in custody
from that date. She has no history of any criminal antecedents,
submits the learned Public Prosecutor. The learned Public
Prosecutor further reports that the investigation is already
complete and the final report has already been filed.
2. The learned Public Prosecutor does not oppose the
said prayer for grant of regular bail and I am satisfied that
regular bail can be granted to the petitioner subject to
appropriate conditions.
3. In the result, this petition is allowed. The petitioner
shall be enlarged on bail on her executing a bond for Rs.50,000/-
(Rupees fifty thousand only) with two solvent sureties each for
the like sum to the satisfaction of the learned Magistrate.
(R.BASANT, JUDGE)
jsr
B.A.No./08 2
B.A.No./08 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007