IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5259 of 2008()
1. RAJESWARY, D/O.PANKAJAKSHY
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.BLAZE K.JOSE
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :22/08/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A.No. 5259 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd 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 found transiting four litres of arrack on 2-8-
2008 at 6 p.m. She was arrested on 5-8-2008. Learned Public
Prosecutor submitted that he has no objection in granting bail on
conditions.
3. Hence, petitioner is granted bail on the following
terms and conditions:-
1) 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) Petitioner shall report before the
Investigating Officer on every Monday and
Thursday between 10 a.m. and 1 p.m.
until further orders.
3) Petitioner shall not commit any offence
BA5259 /08 -2-
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.