High Court Kerala High Court

Savithri vs State Of Kerala on 22 April, 2008

Kerala High Court
Savithri vs State Of Kerala on 22 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2510 of 2008()


1. SAVITHRI, D/O.BHARATHI,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :22/04/2008

 O R D E R
                     V. K.MOHANAN, J.
          ------------------------------------------------
                   B.A. NO.2510 of 2008
         -------------------------------------------------
        Dated this the 22nd day of April, 2008.

                           O R D E R

Petitioner who is the accused in C.R.No. 23 of

2008 of Aryanad Excise Range for an offence punishable

under Secs.8(1) and (2) of the Abkari Act for having been

found in possession of 8 litres of illicit arrack seeks her

enlargement on bail. She was arrested on 10.2.2008.

2. I have 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 on her executing a bond

for Rs.15,000/- (Rupees Fifteen Thousand only) with two

solvent sureties each for the like amount to the

satisfaction of the J.F.C.M.-I, Nedumangad and subject

to the following conditions:-

B.A.No. 2510 of 2008

-:2:-

i) Petitioner shall not influence or intimidate

the prosecution witnesses nor shall she

attempt to tamper with the evidence for the

prosecution.

ii) The petitioner shall make herself available

for interrogation as and when required by the

police till the filing of the final report.

iii) 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.K.Mohanan,

Judge

Mbs/

B.A.No. 2510 of 2008

-:3:-