High Court Kerala High Court

E.Sarojini vs State Of Kerala Through The on 2 June, 2010

Kerala High Court
E.Sarojini vs State Of Kerala Through The on 2 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3135 of 2010()


1. E.SAROJINI
                      ...  Petitioner

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :02/06/2010

 O R D E R
                             K.HEMA, J.
           ----------------------------------------------
               Bail Application No.3135 of 2010
           ----------------------------------------------
                       Dated 2nd June, 2010.

                              O R D E R

This petition is for bail.

2. The alleged offences are under Sections 8 (2) of the

Kerala Abkari Act. According to prosecution, petitioner was found

in possession of 4 litres of arrack on 14.5.2010.

3. Petitioner was arrested on 14.5.2010 and she is in

custody for the past 19 days. This petition is not opposed.

4. 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 a

bond for Rs.25,000/- (Rupees twenty five thousand

only) with two solvent sureties each for the like sum to

the satisfaction of the court concerned, on the

following conditions :

(i) Petitioner shall report before the Investigating

Officer on every Monday and Thursday

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

BA NO.3135/10 2

orders.

(ii) In case the petitioner is involved in any

offence of similar nature, her bail is liable

to be cancelled.

Petition is allowed.

K.HEMA, JUDGE.

tgs