High Court Kerala High Court

Girija vs State Of Kerala on 14 August, 2008

Kerala High Court
Girija vs State Of Kerala on 14 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4855 of 2008()


1. GIRIJA, D/O.KAMALAMMA, AGED 40,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :14/08/2008

 O R D E R
                               K. HEMA, J.
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A.No. 4855 of 2008
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 14th day of August, 2008

                                  O R D E R

Application for bail.

2. The alleged offence is under section 8(2) of the

Abkari Act. Petitioner was allegedly found in possession of

10 litres of arrack on 28-6-2008 and she was arrested on

the same day and she is in custody since then. Learned

Public Prosecutor submitted that there are four other cases

against the petitioner and stringent condition may be

imposed while granting bail.

3. Hence, bail is granted to the petitioner on the

following terms and conditions:-

1) The 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.


      2)   The petitioner             shall     report       before the

BA 4855/08                      -2-

Investigating Officer on every alternate day

between 4 p.m. and 6 p.m. until further

orders.

3) The petitioner shall not commit any offence

while on bail and in case of breach of this

condition, bail is liable to be cancelled.

The application is allowed.

K. HEMA, JUDGE.

mn.