IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7498 of 2008()
1. SOBHY, D/O.THANKAMMA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :12/12/2008
O R D E R
K.HEMA, J.
------------------------------
B.A. No.7498 OF 2008
------------------------------
Dated this the 12th day of December, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 8 (2) of Abkari
Act. According to prosecution, petitioner was found in
possession of 5 litres of arrack on 30.10.2008. Petitioner
abandoned the article and escaped.
3. Petitioner was arrested on 06.11.2008. Learned
counsel for petitioner submitted that this is the second
application for bail.
4. Learned Public Prosecutor submitted that he has no
objection in granting bail on conditions.
On hearing both sides, I am satisfied that bail can be
granted on conditions.
Hence the following order is passed :
(i) Petitioner shall execute a bond for Rs.25,000/-
with two solvent sureties each for like sum to
the satisfaction of the Magistrate court
concerned.
B.A.7498 of 2008
2
(ii) Petitioner shall report before Investigating
Officer on every Monday and Thursday
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.
The petition is allowed.
K.HEMA, JUDGE
pac