High Court Kerala High Court

Rajeswary vs State Of Kerala on 22 August, 2008

Kerala High Court
Rajeswary vs State Of Kerala on 22 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5259 of 2008()


1. RAJESWARY, D/O.PANKAJAKSHY
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :22/08/2008

 O R D E R
                               K. HEMA, J.
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A.No. 5259 of 2008
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 22nd day of August,2008

                                  O R D E R

Application for bail.

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

Act. Petitioner was found transiting four litres of arrack on 2-8-

2008 at 6 p.m. She was arrested on 5-8-2008. Learned Public

Prosecutor submitted that he has no objection in granting bail on

conditions.

3. Hence, petitioner is granted bail on the following

terms and conditions:-

1) 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.

2) Petitioner shall report before the

Investigating Officer on every Monday and

Thursday between 10 a.m. and 1 p.m.

until further orders.


               3)   Petitioner shall not         commit any offence

BA5259 /08                       -2-

while on bail and in case of breach of this

condition, bail is liable to be cancelled.

The application is allowed.

K. HEMA, JUDGE.

mn.