High Court Kerala High Court

Sathi vs The State Of Kerala on 22 June, 2009

Kerala High Court
Sathi vs The State Of Kerala on 22 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3117 of 2009()


1. SATHI, AGED 46, D/O.OMANA,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :22/06/2009

 O R D E R
                             K.T.SANKARAN, J.
                ------------------------------------------------------
                          B.A. NO. 3117 OF 2009
                ------------------------------------------------------
                      Dated this the 22nd June, 2009


                                  O R D E R

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioner is the accused in Crime No.25 of 2009

of Neyyattinkara Excise Range.

2. The offence alleged against the petitioner is under Sections 8

(1) and (2) of the Abkari Act.

3. The prosecution case is that on 21.5.2009, the petitioner was

found transporting four litres of arrack. She was arrested on 21.5.2009

and she is in judicial custody. Learned Public Prosecutor submitted that

the petitioner is involved in three other cases as well.

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

duration of the judicial custody undergone by the petitioner, the nature of

the offence and the present stage of investigation, I am of the view that

bail can be granted to the petitioner.

5. The petitioner shall be released on bail on her executing bond

B.A. NO. 3117 OF 2009

:: 2 ::

for Rs.25,000/- with two solvent sureties for the like amount to the

satisfaction of the Judicial Magistrate of the First Class – I,

Neyyhattinkara, subject to the following conditions:

a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on all Mondays, till the final
report is filed or until further orders;

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

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

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

e) In case of breach of any of the conditions mentioned above,
the bail shall be liable to be cancelled.

The Bail Application is allowed as above.

(K.T.SANKARAN)
Judge

ahz/