High Court Kerala High Court

Chellamma vs State Of Kerala Represented By … on 15 December, 2008

Kerala High Court
Chellamma vs State Of Kerala Represented By … on 15 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7532 of 2008()


1. CHELLAMMA, W/O.KUTTAPPAN, VALLITHUNDIL
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY EXCISE
                       ...       Respondent

                For Petitioner  :SRI.  K.SIJU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :15/12/2008

 O R D E R
                                 K. HEMA, J.
          - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                           B.A. No. 7532 of 2008
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 15th day of December,2008

                                    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 transporting 4.5 litres

of arrack on 24-3-2008.

3. Petitioner is a woman aged 73 years and she was arrested

on 28-11-2008. Learned Public Prosecutor submitted that he has no

objection in granting bail on conditions.

4. 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 and Thursday

between 10 a.m. and 1 p.m. until further

orders.

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.