IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3545 of 2008(V)
1. VIJAYAMMA, LEKSHMI BHAVAN VEEDU,
... Petitioner
Vs
1. S.I. OF POLICE, KAYAMKULAM POLICE
... Respondent
2. STATE OF KERALA, REP. BY THE PUBLIC
For Petitioner :SRI.P.SREEKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :13/06/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A.No. 3545 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 13th day of June, 2008
O R D E R
Application for bail.
2. Petitioner is the sole accused in the crime registered under
section 55(h) of the Abkari Act. The allegation is that she was found in
possession of 3.75 litres of Indian Made Foreign Liquor. The petitioner was
arrested and produced before the court on 21-5-2008 and she was remanded
to custody. The learned Public Prosecutor submitted that he has no
objection in granting bail on conditions.
3. The petitioner is granted bail on the following terms and
conditions:-
1) The 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 trial court.
2)The petitioner shall report before the Investigating
Officer between 10 a.m. and 1 p.m. on every Monday until
further orders.
3) In case the petitioner is involved offence in similar nature bail is
liable to be cancelled.
The application is allowed.
K. HEMA,
JUDGE.
mn.