IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4786 of 2009()
1. SOBHANA @ SANTHA,
... Petitioner
Vs
1. STATE OF KERALA,REP.BY PUBLIC
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :25/08/2009
O R D E R
M. SASIDHARAN NAMBIAR, J.
-------------------------------------
B.A. No. 4786 of 2009
------------------------------------
Dated this the 25th day of August, 2009
O R D E R
The petitioner is the accused in Crime No.78/2009 of
Aryanad Excise Range, Thiruvananthapuram.
2. The prosecution case is that the petitioner was found
transporting 2.5 litres of illicit arrack on 8/08/2009. The
petitioner was arrested and illicit arrack was seized. Petition for
bail was dismissed by the learned Magistrate under
Annexue 1order .
3. The learned counsel for the petitioner and the learned
Public Prosecutor were heard.
4. The learned counsel for the petitioner submitted that
the petitioner was not involved in any other abkari offences
earlier and she is prepared to abide by any conditions and as she
has been in judicial custody since 8/08/2009, she may be
released on bail. Learned Public Prosecutor submitted that the
petitioner was not involved in any other case earlier.
5. Considering the quantity of illicit arrack seized, the
period of detention and the fact that petitioner was not involved
B.A. No. 4786/ 2009 2
in any other offence, the petitioner is to be granted bail on
sufficient conditions. The petition is allowed. The petitioner shall
be released on bail on her executing bond for Rs.20,000/- with
two solvent sureties each for the like sum to the satisfaction of
Judicial Magistrate of the First Class-I, Nedumangad, on the
following conditions:
1.The petitioner shall appear before the Investigating
officer between 10 A.M and 11A.M on every Monday
and Friday for two months and thereafter as and
when required by the Investigating officer.
2. The petitioner shall not induce, influence or threaten
any of the witnesses from disclosing facts known to
them to the Investigating officer and shall not
interfere with the investigation.
3. The petitioner shall not leave the State without prior
permission of the learned Magistrate.
M. SASIDHARAN NAMBIAR
JUDGE
scm