IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7532 of 2008()
1. CHELLAMMA, W/O.KUTTAPPAN, VALLITHUNDIL
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY EXCISE
... Respondent
For Petitioner :SRI. K.SIJU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :15/12/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 7532 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 15th 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, petitioner was found transporting 4.5 litres
of arrack on 24-3-2008.
3. Petitioner is a woman aged 73 years and she was arrested
on 28-11-2008. Learned Public Prosecutor submitted that he has no
objection in granting bail on conditions.
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 and Thursday
between 10 a.m. and 1 p.m. until further
orders.
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.