IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5393 of 2008()
1. AMBIKA, D/O. KRISHNAMMA, THADATHARIKATHU
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :29/08/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No.5393 of 2008
-----------------------------------------
Dated this the 29th 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.
Petitioner was found in possession of 5 litres of arrack on 9.5.2008.
Petitioner surrendered before the Magistrate Court on 5.8.2008
and he is remanded.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail to the petitioner.
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 and Thursday
between 10 AM and 1 PM until further orders.
Iii). 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.