IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5365 of 2008()
1. AMBIKA, D/O.SARADA,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.M.R.SARIN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/08/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 5365 of 2008
-----------------------------------------
Dated this the 28th August, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 8(2) of the Abkari Act.
According to prosecution, petitioner was found in possession of 5
litres of arrack on 10.6.2008. But, she could not be arrested, since
woman constable was not available.
3. Petitioner surrendered before the Court on 17.7.2008 and
she is custody since then. Learned Public Prosecutor pointed out
that there are two more cases against the petitioner in the year
2007 and 2008. Hence, stringents condition may be imposed while
granting bail.
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 Magistrate Court
concerned.
ii) Petitioner shall report before the investigating
officer on every Monday, Wednesday and
Saturday between 10 AM and 1 PM until further
orders.
2
iii). Petitioner shall not leave the limits of the Excise
range 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
vgs.