IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1148 of 2008()
1. LALITHA, D/O.THANKAMMA,
... Petitioner
2. REMANI, D/O.BABY,
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :26/02/2008
O R D E R
R.BASANT, J.
----------------------
B.A.No.1148 of 2008
----------------------------------------
Dated this the 26th day of February 2008
O R D E R
Application for regular bail. The petitioners, two women,
face allegations under the Kerala Abkari Act. The petitioners
were found to keep in their possession two litres of spirit and one
litre of foreign liquor as shown in the order passed by the
learned Magistrate. The learned Public Prosecutor submits that
as per the allegations of the prosecution they were found in
possession of 1/2 litre of foreign liquor and 1 = litres of spirit.
The first accused was arrested on 02/02/2008. The second
accused was arrested on 08/02/2008. They continue in custody
from that date.
2. The learned Public Prosecutor submits that
investigation is already complete. Final report has already been
filed on 18/2/2008. The second accused has no criminal
antecedents. The first accused has one previous case registered
against her under the Kerala Abkari Act.
3. The learned counsel for the petitioners prays, the
learned Public Prosecutor does not oppose the said prayer and I
B.A.No.1148/08 2
am satisfied that regular bail can be granted to the petitioners
subject to appropriate conditions.
3. In the result, this petition is allowed. The petitioners
shall be enlarged on bail on executing bonds for Rs.50,000/-
(Rupees fifty thousand only) each with two solvent sureties each
for the like sum to the satisfaction of the learned Magistrate.
(R.BASANT, JUDGE)
jsr
B.A.No.1148/08 3
B.A.No.1148/08 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007