IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4033 of 2009()
1. PONNAMMA, AGED 50 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.AJITH MURALI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :23/07/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 4033 OF 2009
------------------------------------------------------
Dated this the 23rd July, 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 C.R.No.181 of 2007
of the Chengannur 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 30.10.2007, the petitioner was
found in possession of 1.5 litres of arrack. The petitioner surrendered
before Court in connection with another case on 10.6.2009. Her formal
arrest was recorded in the present case on 1.7.2009.
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
for Rs.25,000/- with two solvent sureties for the like amount to the
B.A. NO. 4033 OF 2009
:: 2 ::
satisfaction of the Judicial Magistrate of the First Class, Chengannur,
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/