IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5591 of 2008()
1. CHANDRU, W/O.KUNJAPPAN, AGED 65 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SMT.K.V.BHADRA KUMARI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :17/09/2008
O R D E R
K. HEMA, J.
------------------------------------------------
Bail Appl.No.5591 of 2008
------------------------------------------------
Dated this the 17 day of September, 2008.
ORDER
Petition for anticipatory bail.
2. The alleged offences are under Sections 55(a) and
8(2) of the Abkari Act. According to prosecution, first accused was
found conducting sale of arrack and he was arrested from the spot on
6.8.2008. On questioning, it was revealed that arrack was supplied by
the petitioner, who is the 2nd accused in the case.
3. Learned counsel for the petitioner submitted that arrack
was seized from a house where the petitioner is not residing. Petitioner
resides in a totally different place. Petitioner is a lady aged 65 years
residing with her daughter, it is submitted.
4. Learned Public Prosecutor submitted that the
contraband article is supplied by the petitioner and this fact is being
investigated into and hence this petition is opposed.
5. On hearing both sides, I do not find any ground to grant
anticipatory bail. Except the bare assertions by the counsel for the
petitioner, nothing is pointed out to probablise the innocence of the
petitioner.
Petition is dismissed.
K. HEMA, JUDGE.
Krs.