IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4654 of 2008()
1. SUSEELA, D/O.KALLYANI, AGED 62 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.BLAZE K.JOSE
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :25/07/2008
O R D E R
K. HEMA, J.
-----------------------------------------------
Bail Appl.No.4654 of 2008
-----------------------------------------------
Dated this the 25th day of July, 2008.
ORDER
Petition for bail.
2. The alleged offences are under Sections 8(1) and (2) of
the Abkari Act. The incident occurred on 6.6.2008. The article involved
is 5 litres of arrack. The petitioner was arrested on 10.7.2008.
3. Learned Public Prosecutor submitted that no other crime
is registered against the petitioner under the Abkari Act and he has
no objection in granting bail on conditions.
Hence, petitioner is granted bail on the following terms and
conditions:
i) Petitioner shall execute a bond for Rs.25,000/- with two
solvent sureties each for the like sum to the satisfaction of
the learned Magistrate.
ii) Petitioner shall report before the 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.
Petition is allowed.
K. HEMA, JUDGE.
Krs.