IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 231 of 2009()
1. VASANTHA D/O.PANKAJAKSHI, CHITHARA -
... Petitioner
Vs
1. EXCISE INSPECTOR, ARYANAD EXCISE RANGE
... Respondent
For Petitioner :SRI.A.RAJASIMHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :20/01/2009
O R D E R
K. HEMA, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 231 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 20th day of January,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, petitioner was found transiting
ten litres of arrack on 10-6-2007. She could not be arrested,
since no woman police constable was available.
3. Petitioner surrendered before the Investigating Officer
on 1-1-2009 and she was remanded to custody. Learned Public
Prosecutor submitted that he has no objection in granting bail
on conditions.
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 Monday
and Thursday between 10 a.m. and 1
p.m. until further orders.
2) Petitioner shall not commit any offence
BA 231/2009 -2-
while on bail and in case breach of this
condition, bail is liable to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.