High Court Kerala High Court

Chandrika vs State Of Kerala on 3 June, 2009

Kerala High Court
Chandrika vs State Of Kerala on 3 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2324 of 2009()


1. CHANDRIKA,W/O.LATE K.V.MANI,AGED 50,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :03/06/2009

 O R D E R
                          K.T.SANKARAN, J.
                     --------------------------------
                          B.A.No.2324 of 2009
                      -------------------------------
                 Dated this the 3rd day of June, 2009


                                 ORDER

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioner is the accused in Crime

No.8 of 2009 of Kuzhalmannom Excise Range.

2. The offences alleged against the petitioner are under Sections

8(1), 8(2) and 55(g) of the Abkari Act.

3. The prosecution case is that on 4.4.2009, the petitioner was

found in possession of 25 litres of wash, 1 litre of arrack and other

implements for manufacturing arrack in her house. On the date of the

incident, she could not be arrested as no woman police constable was

available with the Excise Squad.

4. The petitioner states that she is a cancer patient. The

medical certificate dated 16.5.2009 issued by the Government Medical

College, Thrissur, is produced to show that she is suffering from cancer

of cervix and that she is undergoing treatment for the same. The only

ground of which the petitioner seeks for anticipatory bail is her illness.

5. The learned Government Pleader submitted that in the

peculiar facts and circumstances of the case, if anticipatory bail is to be

BA No.2324/2009 2

granted, stringent conditions may be imposed.

6. Taking into account the facts and circumstances of the case,

I am of the view that anticipatory bail can be granted to the petitioner.

There will be a direction that in the event of the arrest of the

petitioner, the officer in charge of the police station shall release her

on bail on her executing bond for Rs.25,000/- with two solvent

sureties for the like amount to the satisfaction of the officer concerned,

subject to the following conditions:

a) The petitioner shall appear before the investigating officer for
interrogation as and when required;

b) The petitioner shall not try to influence the prosecution witnesses
or tamper with the evidence;

c) The petitioner shall not commit any offence or indulge in any
prejudicial activity while on bail;

The Bail Application is allowed to the extent indicated above.

K.T.SANKARAN,
JUDGE
csl