IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3964 of 2010()
1. SULOCHANA @ KOZHIKKALI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.R.SARIN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :30/07/2010
O R D E R
K.HEMA, J.
------------------
B.A. No. 3964 of 2010
------------------------------------
Dated this the 30th day of July, 2010
O R D E R
Petition for bail.
2. The alleged offence is under Section 8(2) of the Abkari
Act. According to prosecution, on 10.06.2010, petitioner was
found in possession of 30 litres of arrack. Petitioner was arrested
from the spot.
3. Petitioner is in custody for the past 50 days. Petitioner is
involved in two more cases of similar nature, hence, stringent
conditions may be imposed, while granting bail, it is submitted by
learned Public Prosecutor.
4. On hearing both sides, I am satisfied that bail can be
granted to petitioner on conditions. Hence, the following order is
passed:
Petitioner shall be released on bail on her
executing a bond for Rs.25,000/- (Rupees twenty
five thousand only) with two solvent sureties each
for the like sum to the satisfaction of the Magistrate
Court concerned on the following conditions:
B.A. No. 3964 / 2010 2
i) Petitioner shall report before the Investigating
Officer on every Monday, Wednesday and
Saturday, between 10 A.M. and 1 P.M.ii) In case, petitioner is involved in any similar
offence, her bail is liable to be cancelled.
This petition is allowed.
K. HEMA, JUDGE
ln