IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6824 of 2008()
1. BHARATHY, D/O.JANAKI
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :07/11/2008
O R D E R
K.HEMA, J.
---------------------------------------------
B.A.No.6824 of 2008
---------------------------------------------
Dated this the 7th November, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 55(b) of Abkari
Act. According to prosecution, petitioner was found distilling
arrack from a shed and she was arrested from the spot, on
27.10.2008. 5 litres of wash, 180 ml. of arrack and utensils for
manufacturing liquor were seized from the petitioner.
3. Learned counsel for petitioner submitted that
petitioner is aged 68 years. She is not involved in any other
crime.
4. Learned public prosecutor submitted that he has no
objection in granting bail on conditions.
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.
BA No.6824 /2008 2
(ii) Petitioner shall report before the Investigating Officer
on every Monday and Thursday between 10 a.m. to
1 p.m. until further orders.
(iii) Petitioner shall not commit any offence while on bail
and in case of breach of this condition, bail is liable to
be cancelled.
The petition is allowed.
K.HEMA, JUDGE
csl
BA No.6824 /2008 3
K.HEMA, JUDGE
csl
BA No.6824 /2008 4