IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3446 of 2009()
1. LEELA, D/O. GOWRIKUTTY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.M.R.SARIN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :07/07/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 3446 of 2009
------------------------------------
Dated this the 7th day of 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
Crime No.21/2009 of Kattakada Excise Range.
2. The offences alleged against the petitioner are under
Sections 8(1) and (2) of the Abkari Act.
3. The prosecution case is that on 15/04/2009, the
petitioner was found in possession of 20 litres of arrack. The
petitioner was arrested in connection with some other case and
her formal arrest recorded in the present case is on 15/06/2009.
The petitioner is in judicial custody.
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 on stringent conditions.
5. The petitioner shall be released on bail on her executing
bond for Rs.50,000/- with two solvent sureties each for the like
B.A. No. 3446/2009
Page numbers
amount to the satisfaction of the Judicial Magistrate of the First
Class, Kattakada 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 and Fridays, 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
scm