IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4174 of 2008()
1. RAJESWARI, D/O.KAMALAKSHI, THALAVARA
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.R.V.SREEJITH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :30/06/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No.4174 of 2008
-----------------------------------------
Dated this the 30th day of June, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 55(i) of the Abkari Act.
Petitioner was arrested on 1.5.2008. The article involved is 1.200
litre of Indian made foreign liquor. Petitioner is in custody for the
past 60 days and the charge sheet has not been laid so far.
Therefore, she is entitled for bail under the proviso to Section 167
(2) of the Code of Criminal Procedure.
3. Learned Public Prosecutor submitted that the petitioner is
involved in several crimes and she was found selling liquor and
hence, this petition is opposed.
4. On hearing both sides, I find that the charge sheet has not
been filed within the stipulated time and hence, bail cannot be
refused to the petitioner.
Hence, the petitioner is granted bail on the following terms
and conditions:
i) Petitioner shall execute a bond for Rs.25,000/- with two
solvent sureties each for the like sum to the satisfaction of the
court below.
BA.4174/08 2
ii) Petitioner shall report before the investigating officer on
every day between 3 PM and 6 PM until further orders.
iii). Petitioner shall not commit any offence while on bail and
in case of breach of this condition, the bail is liable to be cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.