IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 634 of 2009()
1. BINDHU,D/O.RAJAMMA, ATTACHIRA HOUSE,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.K.A.SALIL NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :06/02/2009
O R D E R
K.HEMA, J.
--------------------------------
B.A. No.634 OF 2009
--------------------------------
Dated this the 6th day of February, 2009
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 8(2) and 55(a)
of Abkari Act. According to prosecution, petitioner was found
in possession of 2.1 litres of arrack. The incident occurred on
18.01.2009.
3. Petitioner was arrested on the same day, on
18.01.2009. Learned Public Prosecutor submitted that he has
no objection in granting bail to petitioner but, conditions may
be imposed.
On hearing both sides, I am satisfied that bail can be
granted to petitioner on conditions.
Hence, the following order is passed :
Petitioner shall be released on bail on her
executing bond for Rs.25,000/- with two solvent
sureties each for like sum to the satisfaction of the
Magistrate court concerned on the following
conditions :
B.A.No.634 of 2009
2
(i) Petitioner shall report before Investigating
Officer on every Monday and Thursday
between 10 a.m. and 1 p.m. until further
orders.
(ii) 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
pac