IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4425 of 2006()
1. SYAMALA, D/O. SAROJINI,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :13/09/2006
O R D E R
J.M.JAMES, J.
--------------
B.A.Nos. 4425/2006 & 4448/2006
------------------
DATED THIS THE 13TH DAY OF SEPTEMBER, 2006
O R D E R
The petitioner, in both the bail applications, is
one and the same person and she is before this Court,
under Section 439 Cr.P.C., as she is undergoing judicial
detention from 13.7.2006, for the offence punishable
under Section 8(1) & (2) of the Abkari Act in two cases,
viz, C.R.No.39/2006 and C.R.No.43/2005 of Amaravila
Excise Range respectively, in the above bail applications.
2. In C.R.No.39/2006, the petitioner was found in
illegal possession of two liters of illicit arrack and in
C.R.No.43/2005 also, she was found in illegal possession
of two liters of arrack.
3. The prosecution submitted that there was
another case registered against the petitioner, under the
Abkari Act, and she is a habitual offender under the Act.
The petitioner was therefore, not granted bail in the usual
course.
B.A.Nos. 4425/2006 & 4448/2006
2
4. However, considering that the petitioner is in
judicial custody from 13.7.2006, I grant bail and release
the petitioner from jail, subject to the following
condition:-
The petitioner shall execute a separate
bond for Rs.25,000/-, with two solvent
sureties, each for the like sum, to the
satisfaction of the Judicial Magistrate of
First Class-I, Neyyattinkara.
Both the applications are allowed as above.
J.M.JAMES
JUDGE
mrcs