IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1348 of 2007()
1. BINDHU PRADEEP, AGED 21 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.ALAN PAPALI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/03/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 1348 OF 2007
````````````````````````````````````````````````````
Dated this the 6th day of March, 2007
O R D E R
Petitioner, who is the accused in Crime No.270/2006 of
Chadayamangalam Police Station for offences punishable under
Secs.55(a) and (i) of the Abkari Act for having been found in possession
of 2065 litres of spirit, seeks her enlargement on bail. She was arrested
on 18.1.2007.
2. I 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.20,000/- (Rupees twenty thousand only) with two solvent sureties
each for the like amount to the satisfaction of the J.F.C.M.-II,
Kottarakara and subject to the following conditions:-
i) Petitioner shall not influence or
intimidate the prosecution witnesses nor
shall she attempt to tamper with the
evidence for the prosecution.
BA.1348/07
: 2 :
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. RAMKUMAR, JUDGE)
aks