IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7592 of 2008()
1. AMBIKA @ AMBILI, AGED 30 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :16/12/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 7592 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 16th day of December,2008
O R D E R
Petition for bail.
2. The alleged offence is under section 8(2) of the Abkari
Act. According to prosecution, accused 1 and 2 were found
transporting 70 litres of arrack in an autorickshaw. The 1st
accused was arrested from the spot. The 2nd accused ran away.
On questioning 1st accused, it was revealed that article was
being transported for 3rd accused and hence, 3rd accused was
also arrayed as accused.
3. Petitioner is 3rd accused and she surrendered before
the Magistrate Court on 28-11-2008. Learned Public Prosecutor
submitted that he has no objection in granting bail but stringent
conditions may be imposed.
4. Hence, petitioner shall be released on bail on her
executing a bond for Rs.25,000/- with two solvent sureties each
for the like amount to the satisfaction of the learned Magistrate,
on the following conditions:-
1) Petitioner shall report before the
Investigating Officer on every Monday,
Wednesday and Saturday between 10
a.m. and 1 p.m. until further orders.
BA 7592/08 -2-
2) Petitioner shall not commit any offence
while on bail and in case breach of this
condition, bail is liable to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.