IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 563 of 2009()
1. SAROJINI, W/O.GOPALAKRISHNAN, AGED 65
... Petitioner
Vs
1. THE EXCISE INSPECTOR EXCISE RANGE,
... Respondent
For Petitioner :SMT.R.DYANA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :06/02/2009
O R D E R
K.HEMA, J.
-------------------------------------------
B.A.No.563 of 2009
------------------------------------------
Dated, this the 6th day of February, 2009
ORDER
Petition for bail.
2. Alleged offence is under Section 8(2) of the
Abkari Act. According to prosecution, petitioner was found in
possession of 2 litres of illicit arrack on 9.12.2008. Petitioner
was arrested on 9.12.2008 and she is in custody since then.
3. Learned Public Prosecutor submitted that
petitioner is aged 63 years and she is involved in two other
cases of similar nature in the years 2006 and 2008. Hence
stringent conditions may be imposed while granting bail, but he
has no objection in granting bail.
4. On hearing both sides, I am satisfied that bail
can be granted to petitioner on stringent conditions.
Hence the following order is passed:
i) Petitioner shall execute a bond for
Rs.50,000/- with two solvent sureties
each for the like sum to the satisfaction
of the Magistrate Court concerned.
ii) Petitioner shall report before the
investigating officer on every alternate
day between 10 AM and 1 P.M. until
further orders.
B.A.No.563 of 2009
2
iii) Petitioner shall not leave the limits of the
Excise Range Office within which the
crime is registered, except with the
previous permission of the Magistrate
Court concerned.
iv) Petitioner shall not commit any offence
while on bail and in case of breach of
this condition, the bail is liable to be
cancelled.
Petition is allowed.
K.HEMA, JUDGE
vns