IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5425 of 2008()
1. SWARNAMMA @ SWARNNI, D/O.SARASAMMA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :01/09/2008
O R D E R
K.HEMA, J.
------------------------------
B.A. No.5425 OF 2008
------------------------------
Dated this the 1st day of September, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 8(2) of Abkari
Act. According to the prosecution, the petitioner was found
transiting about 5 = litres of arrack on 17.07.2008. She was not
arrested on the same day.
3. The petitioner surrendered on 05.08.2008 before the
Magistrate court and she is in custody since then.
4. Learned Public Prosecutor submitted that the
petitioner is involved in another crime under the Abkari Act in the
year 2007 and hence stringent conditions may be imposed while
granting bail.
Hence bail is granted to the petitioner on the following
terms and conditions:
(i) The petitioner shall execute a bond for Rs.25,000/-
with two solvent sureties each for like sum to the
satisfaction of the Magistrate court concerned.
B.A.5425/2008
2
(ii) The 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) The petitioner shall not commit any offence while on
bail and in case of breach of this condition, bail is
liable to be cancelled.
The petition is allowed.
K.HEMA, JUDGE
pac