High Court Kerala High Court

Saraswathy vs State Of Kerala on 23 October, 2008

Kerala High Court
Saraswathy vs State Of Kerala on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6530 of 2008()


1. SARASWATHY, D/O. CHINNA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :23/10/2008

 O R D E R
                                     K. HEMA, J.
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                              B.A. No. 6530 of 2008
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 23rd day of October,2008

                                       O R D E R

Petition for bail.

2. The alleged offence is under section 58 of the Abkari Act.

According to prosecution, petitioner was found in possession of 1.5

litres of illicit liquor on 5-2-2007. She was arrested on 16-9-2008 and

she is in custody since then.

3. Learned Public Prosecutor submitted that he has no

objection in granting bail on conditions.

4. 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 Monday and Thursday

between 10 a.m. and 1 p.m. until further

orders.

2) Petitioner shall not commit any offence while

on bail and in case breach of this condition,

bail is liable to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.