High Court Kerala High Court

Ambika @ Amini vs State Of Kerala on 18 March, 2008

Kerala High Court
Ambika @ Amini vs State Of Kerala on 18 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1554 of 2008()


1. AMBIKA @ AMINI, AGED 32, D/O. ASLY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :18/03/2008

 O R D E R
                             R.BASANT, J.
                          ----------------------
                        B.A.No.1554 of 2008
                    ----------------------------------------
              Dated this the 18th day of March 2008

                               O R D E R

Application for regular bail. The petitioner, a woman, faces

allegations under the Kerala Abkari Act. 7 litres of arrack were

allegedly seized from the possession of the petitioner who ran

away from the scene of the crime and could not be apprehended.

She was arrested later on 20/2/2008. She continues in custody

from that date. She has no history of any criminal antecedents,

submits the learned Public Prosecutor. The learned Public

Prosecutor further reports that the investigation is already

complete and the final report has already been filed.

2. The learned Public Prosecutor does not oppose the

said prayer for grant of regular bail and I am satisfied that

regular bail can be granted to the petitioner subject to

appropriate conditions.

3. In the result, this petition is allowed. The petitioner

shall be enlarged on bail on her executing a bond for Rs.50,000/-

(Rupees fifty thousand only) with two solvent sureties each for

the like sum to the satisfaction of the learned Magistrate.

(R.BASANT, JUDGE)
jsr

B.A.No./08 2

B.A.No./08 3

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007