IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3374 of 2008()
1. SYAMALA, D/O.PONNAMMA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.SARIN PANICKER
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :13/06/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 3374 of 2008
-----------------------------------------
Dated this the 13th day of June, 2008
O R D E R
This petition is for bail.
2. On the allegation that the petitioner was found in
possession of 4.5 litres of Indian made foreign liquor, a crime was
registered against her under Sections 10 and 55(a) of the Abkari
Act. The incident allegedly occurred on 18.1.2008 and the
petitioner was arrested on 12.5.2008. She is in custody since then.
Learned Public Prosecutor submitted that the petitioner is involved
in another case in 2003 in an offence under the Abkari Act, but he
has no objection in granting bail on stringent conditions.
Hence, petitioner is granted bail 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
court below.
ii) Petitioner shall report before the investigating officer on
every Monday and Thursday between 10 AM and 1 PM until further
orders.
BA.3374/08 2
Iii). In case the petitioner is involved in any offence of similar
nature, the bail is liable to be cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.