IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1464 of 2009()
1. SYAMALA, D/O.DAKSHAYANI, AITHY PARU
... Petitioner
Vs
1. THE EXCISE INSPECTOR, ARYANAD,
... Respondent
For Petitioner :SRI.P.K.MUHAMMED
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/03/2009
O R D E R
V. RAMKUMAR, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 1464 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 25th day of March, 2009
O R D E R
Petitioner who is the accused in Crime No. 15/2009 of
Aryanadu Excise Range for offences punishable under Sections
8(1) and (2) of the Abkari Act for having been found in
possession of seven litres of arrack seeks her enlargement on
bail. She surrendered before the court on 24-2-2009.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the offences, the
duration of judicial custody of the petitioner and the other
circumstances of the case etc., I am inclined to grant bail to the
petitioner. Accordingly, the petitioner is directed to be released
on bail with effect from 30-3-2009 on her executing a bond for
Rs. 35,000/- (Rupees thirty five thousand only) with two solvent
sureties each for the like amount to the satisfaction of the
learned Magistrate and subject to the following conditions:-
1) The Petitioner shall not influence or intimidate
the prosecution witnesses nor shall she attempt
to tamper with the evidence for the prosecution.
2) The petitioner shall make herself available for
interrogation as and when required by the
BA 1464/09 -2-
investigating officer till the filing of the final
report.
3) The Petitioner shall not commit any offence
while on bail.
If the petitioner commits breach of any of the above conditions,
the bail granted to her shall be liable to be cancelled.
This application is allowed as above.
V. RAMKUMAR,
JUDGE.
mn.