High Court Kerala High Court

Balamma vs State Of Kerala on 3 February, 2009

Kerala High Court
Balamma vs State Of Kerala on 3 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 490 of 2009()


1. BALAMMA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.R.SARIN PANICKER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :03/02/2009

 O R D E R
                             K. HEMA, J.
            =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                         B.A. No. 490 OF 2009
            =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
              Dated this the 3rd day of February, 2009

                              O R D E R

Petition for bail.

2. The alleged offence is under section 8(2) of the Abkari Act.

According to prosecution, petitioner was found in possession of five

litres of arrack on 12-7-2008.

3. Learned counsel for petitioner submitted that petitioner

surrendered before the court on 16-12-2008 in another crime and

arrest in this case was recorded on 5-1-2009. Learned Public

Prosecutor submitted that petitioner is involved in two other crimes

and hence, stringent conditions may be imposed while granting bail.

4. On hearing both sides, I am satisfied that bail can be

granted to petitioner on conditions.

5. 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 490/09 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.