IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7335 of 2008()
1. REMANY, AGED 45 YEARS, D/O.MALATHY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.AJITH MURALI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :03/12/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 7335 of 2008
-----------------------------------------
Dated this the 3rd December, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 8(2) of the Abkari Act.
According to prosecution, petitioner was found in possession
of 6.5 litres of arrack on 17.11.2008. She was arrested from the
spot and she is in custody since then.
3. Learned Public Prosecutor submitted that charge sheet is
laid and petitioner is not required for investigation. He has no
objection in granting bail to petitioner on conditions, it is submitted.
Hence, bail is granted to petitioner 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 Magistrate
Court concerned.
ii) Petitioner shall report before the investigating
officer on every Monday and Thursday
between 10 AM and 1 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.