High Court Kerala High Court

Ambika @ Ambili vs State Of Kerala Represented By The on 16 December, 2008

Kerala High Court
Ambika @ Ambili vs State Of Kerala Represented By The on 16 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7592 of 2008()


1. AMBIKA @ AMBILI, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :16/12/2008

 O R D E R
                               K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 7592 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 16th day of December,2008

                                 O R D E R

Petition for bail.

2. The alleged offence is under section 8(2) of the Abkari

Act. According to prosecution, accused 1 and 2 were found

transporting 70 litres of arrack in an autorickshaw. The 1st

accused was arrested from the spot. The 2nd accused ran away.

On questioning 1st accused, it was revealed that article was

being transported for 3rd accused and hence, 3rd accused was

also arrayed as accused.

3. Petitioner is 3rd accused and she surrendered before

the Magistrate Court on 28-11-2008. Learned Public Prosecutor

submitted that he has no objection in granting bail but stringent

conditions may be imposed.

4. 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,

Wednesday and Saturday between 10

a.m. and 1 p.m. until further orders.

BA 7592/08                        -2-

           2)    Petitioner shall not commit any offence

while on bail and in case breach of this

condition, bail is liable to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.