IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3252 of 2008()
1. RAZEENA, D/O. KUNJI
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/05/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 3252 of 2008
-----------------------------------------
Dated this the 28th day of May, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 8(1) and (2) of the
Abkari Act. The article involved is 2.5 litres of arrack. The incident
is on 17.1.2008. Petitioner surrendered before the court on
7.5.2008 and he is in custody since then. Petitioner is a 75 year old
lady. There is no other crime registered against her.
3. In the above circumstances, learned Public Prosecutor
submitted that he has no objection in granting bail on conditions.
Petitioner is granted bail on the following terms and conditions:
i) Petitioner shall execute a bond for Rs.10,000/- with
two solvent sureties each for the like sum to the satisfaction
of the court below.
ii) Petitioner shall report before the investigating officer
on every Monday between 10 AM and 1 PM until further
orders.
iii). In case the petitioner is involved in any offence of
similar nature, the bail is liable to be cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.