IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 476 of 2009()
1. PADIYAMMA, D/O.NANI, PALAMOOTTIL VEETTIL
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :09/02/2009
O R D E R
K. HEMA, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 476 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 9thday of February, 2009
O R D E R
Petition for bail.
2. The alleged offence is under section 55(g) of the Abkari
Act. According to prosecution, petitioner was found distilling
arrack and 90 litres of wash and utensils were seized from her
residence.
3. Petitioner was arrested on 1-1-2009. Learned Public
Prosecutor submitted that petitioner is involved in seven other
cases and hence, stringent conditions may be imposed while
granting bail but he has no objection in granting bail.
4. On hearing both sides, I am satisfied that bail can be
granted to petitioner on conditions.
5. 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 alternate
day between 10 a.m. and 1 p.m. until
further orders.
2) Petitioner shall not commit any offence
BA 476/2009 -2-
while on bail and in case breach of this
condition, bail is liable to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.