High Court Kerala High Court

Sarojini vs Excise Inspector on 16 October, 2006

Kerala High Court
Sarojini vs Excise Inspector on 16 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6147 of 2006()


1. SAROJINI, W/O.PACHU, VENIYAM KUYYIL,
                      ...  Petitioner

                        Vs



1. EXCISE INSPECTOR,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.M.JAMES

 Dated :16/10/2006

 O R D E R
                            J.M.JAMES, J.

                               --------------

                           B.A. 6147/2006

                             ------------------

   DATED THIS THE 16TH DAY OF OCTOBER, 2006




                               O R D E R

The petitioner is before this Court for a pre-

arrest order, as the Inspector of Feroke Excise Range had

seized one litre of illicit arrack from her possession and

C.R.No.30/2006 of that Excise Range was registered

against her, for the offence punishable under Section 55

(a) and 8(2) of the Abkari Act. Hence this application.

2. After hearing both sides and considering the

materials that are placed before me, I direct the petitioner

to appear before the Court below on 23.10.2006 at 11.00

a.m.

3. The learned Magistrate shall consider the bail

application that may be filed by the petitioner, and pass

appropriate orders, on merit.

The application is disposed of as above.

J.M.JAMES

JUDGE

mrcs