High Court Kerala High Court

Retnamma vs State Of Kerala on 27 August, 2008

Kerala High Court
Retnamma vs State Of Kerala on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5164 of 2008()


1. RETNAMMA, D/O. CHELLAMMA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :27/08/2008

 O R D E R
                                    K. HEMA, J.
                      -----------------------------------------------
                        Bail Appl.No.5164 of 2008
                      -----------------------------------------------

                Dated this the 27th day of August, 2008.


                                        ORDER

Petition for bail.

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

Act. According to prosecution, the petitioner was found in possession

of 5 litres of arrack on 18.7.2008.

3. Petitioner surrendered before the court on 25.7.2008

and she is in custody since then. Petitioner is an accused in another

crime also under the Abkari Act.

4. Learned Public Prosecutor submitted that he has no

objection in granting bail to the petitioner, but stringent conditions may

be imposed.

Hence, bail is granted to the petitioner on the following

terms and conditions:

i) Petitioner shall execute a bond for Rs.25,000/- with two

solvent sureties each for the like sum to the satisfaction of

the learned Magistrate.

ii) Petitioner shall report before the Investigating Officer on

every Monday, Wednesday and Saturday between 10

A.M. and 1 P.M. until further orders.

iii) Petitioner shall not commit any offence while on bail and,

in case of breach of this condition, bail is liable to be

cancelled.

Petition is allowed.

K. HEMA, JUDGE.

Krs.