High Court Kerala High Court

Sarojini vs Excise Inspector on 3 December, 2008

Kerala High Court
Sarojini vs Excise Inspector on 3 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7357 of 2008()


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

                        Vs



1. EXCISE INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :03/12/2008

 O R D E R
                               K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 7357 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 3rd day of December,2008

                                 O R D E R

Petition for bail.

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

Act. According to prosecution, petitioner was found in

possession of 2.5 litres of arrack on 21-3-2008 but she was not

arrested, since woman police constable was not available.

3. Petitioner was arrested in connection with another

case on 6-11-2008. Arrest in this case was recorded on 17-11-

2008. Learned counsel for petitioner submitted that petitioner

was made an accused in various crimes but she will not repeat

the offence, but she is a widow who is suffering from various

ailments and under treatment. Petitioner’s grand daughter

attained puberty and while she was engaged in a function in

connection with it, petitioner was arrested. Petitioner’s

daughters have undertaken to look after her and provide money

for her treatment. Petitioner is aged 63 years and she may be

granted bail, it is submitted.

4. Learned Public Prosecutor submitted that stringent

conditions may be imposed while granting bail, since petitioner

is involved in ten cases of similar nature (five cases in the year

BA 7357/2008 2

2008 itself), but he has no objection in granting bail on

conditions, taking into consideration the age and the physical

state.

5. On hearing both sides, I am satisfied that bail can be

granted to petitioner on conditions. It is seen that the learned

Magistrate has passed a common order in different crimes. This

sort of disposal cannot be appreciated. He shall pass separate

orders in such cases hereafter.

6. 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.