IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2046 of 2010()
1. BALAMMA, D/O.JAYISH, PARAMUGHAL
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.R.SARIN
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :07/04/2010
O R D E R
K.T. SANKARAN, J.
------------------------
B.A. No. 2046 of 2010
------------------------------------
Dated this the 7th day of April, 2010
O R D E R
This is an application for bail under Section 439 of the
Code of Criminal Procedure. The petitioner is the accused in
Crime No. 26/2010 of Aryanadu Excise Range.
2. The offences alleged against the petitioner are under
Sections 8(1)(2) and 55(i) of the Abkari Act.
3. The prosecution case is that on 21.03.2010, the
petitioner was found in possession of 15 litres of arrack. The
petitioner was arrested on 21.03.2010 and she was remanded
to judicial custody.
4. The learned Public Prosecutor submitted that the
petitioner is involved in three cases, namely, Crime Nos.
82/2008, 74/2008 and 28/2008 of the same Excise Range.
5. Since the petitioner is involved in other cases, I am not
inclined to grant bail to the petitioner at this stage.
Accordingly, the Bail Application is dismissed with liberty
to the petitioner to apply for bail after two weeks.
K.T. SANKARAN, JUDGE
ln