IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5164 of 2008()
1. RETNAMMA, D/O. CHELLAMMA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :27/08/2008
O R D E R
K. HEMA, J.
-----------------------------------------------
Bail Appl.No.5164 of 2008
-----------------------------------------------
Dated this the 27th day of August, 2008.
ORDER
Petition for bail.
2. The alleged offence is under Section 8(2) of the Abkari
Act. According to prosecution, the petitioner was found in possession
of 5 litres of arrack on 18.7.2008.
3. Petitioner surrendered before the court on 25.7.2008
and she is in custody since then. Petitioner is an accused in another
crime also under the Abkari Act.
4. Learned Public Prosecutor submitted that he has no
objection in granting bail to the petitioner, but stringent conditions may
be imposed.
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 learned Magistrate.
ii) Petitioner shall report before the Investigating Officer on
every Monday, Wednesday and Saturday between 10
A.M. and 1 P.M. until further orders.
iii) Petitioner shall not commit any offence while on bail and,
in case of breach of this condition, bail is liable to be
cancelled.
Petition is allowed.
K. HEMA, JUDGE.
Krs.