IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 396 of 2009()
1. ALEKKUTTY, W/O.CHACKO,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :06/02/2009
O R D E R
K.HEMA, J.
-------------------------------------------
B.A.No.396 of 2009
------------------------------------------
Dated, this the 6th day of February, 2009
ORDER
Petition for bail.
2. Alleged offence is under Sections 8(2) and
55(a) of the Abkari Act. According to prosecution,
petitioner was found in possession of 10 litres of spirit on
20.4.2004. Petitioner was arrested on 8.1.2009 and she is
in custody since then.
3. Learned Public Prosecutor submitted that
petitioner is involved in three other cases of similar nature
and hence stringent conditions may be imposed, but he
has no objection in granting bail.
4. On hearing both sides, I am satisfied that
bail can be granted to petitioner on stringent conditions.
Hence the following order is passed:
i) Petitioner shall execute a bond for
Rs.50,000/- with two solvent
sureties each for the like sum to the
satisfaction of the Magistrate Court
concerned.
B.A.No.396 of 2009
2
ii) Petitioner shall report before the
investigating officer on every
alternate day between 10 AM and 1
P.M. until further orders.
iii) Petitioner shall not leave the limits of
the Excise Range Office 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
vns