IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7702 of 2009()
1. SYAMALA, D/O.SAROJINI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. EXCISE INSPECTOR,
For Petitioner :SRI.R.GOPAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.BHAVADASAN
Dated :30/12/2009
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 7702 of 2009 - C
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of December, 2009.
ORDER
This is a petition filed under Section 439 of Criminal Procedure
Code seeking bail.
2. Petitioner is accused in Crime No.76/2009 of Amaravila
Excise Range for the offences punishable under Sections 8(1) and (2) of the
Abkari Act.
3. The facts are stated in the order of the court below, which is
appended to this petition. Considering the quantity involved and also the
fact that a good part of the investigation is over, bail can be granted.
The application is allowed as follows:
1) Petitioner shall be released on bail on her executing a bond
for Rs.10,000/- (Rupees Ten thousand only) with two solvent sureties each
for the like sum to the satisfaction of JFCM concerned.
2) Petitioner shall not tamper or attempt to tamper with the
evidence or influence or try to influence the witnesses.
P. BHAVADASAN,
JUDGE
ms