High Court Kerala High Court

Ambika vs State Of Kerala on 28 August, 2008

Kerala High Court
Ambika vs State Of Kerala on 28 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5365 of 2008()


1. AMBIKA, D/O.SARADA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.R.SARIN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :28/08/2008

 O R D E R
                              K.HEMA, J.

                  -----------------------------------------

                        B.A.No. 5365 of 2008

                  -----------------------------------------

                Dated this the 28th        August, 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 5

litres of arrack on 10.6.2008. But, she could not be arrested, since

woman constable was not available.

3. Petitioner surrendered before the Court on 17.7.2008 and

she is custody since then. Learned Public Prosecutor pointed out

that there are two more cases against the petitioner in the year

2007 and 2008. Hence, stringents condition may be imposed while

granting bail.

Hence, bail is granted to the 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, Wednesday and

Saturday between 10 AM and 1 PM until further

orders.

2

iii). Petitioner shall not leave the limits of the Excise

range within which the crime is registered,

except with the previous permission of the

Magistrate Court concerned.

iv) 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.