High Court Kerala High Court

Thulasi vs State Of Kerala on 3 February, 2009

Kerala High Court
Thulasi vs State Of Kerala on 3 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 495 of 2009()


1. THULASI, AGED 60, D/O.KUNJULAKSHMI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :03/02/2009

 O R D E R
                          K. HEMA, J.
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                      B.A. No. 495 of 2009
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
           Dated this the 3rd day of February, 2009

                            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 31-12-2008 petitioner was

found transporting five litres of arrack and on seeing the police,

she ran away.

3. Petitioner surrendered before the court on 16-1-2009

and she is remanded. Learned Public Prosecutor submitted that

petitioner is involved in two other cases of similar nature and

hence, stringent conditions may be imposed, but he has no

objection in granting bail.

4. On hearing both sides, I am satisfied that bail can be

granted to petitioner on conditions.

5. Hence, petitioner shall be released on bail on her

executing a bond for Rs.25,000/- with two solvent sureties each

for the like amount to the satisfaction of the learned Magistrate,

on the following conditions:-

1) Petitioner shall report before the

Investigating Officer on every alternate

day between 10 a.m. and 1 p.m. until

further orders.

BA 495/09                         -2-

            2)    Petitioner shall not commit any offence

while on bail and in case breach of this

condition, bail is liable to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.