IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 177 of 2007()
1. RADHA, W/O. SASI,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. EXCISE RANGE OFFICER,
For Petitioner :SRI.ANOOP MATHEW ABRAHAM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/01/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO.177 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 17th DAY OF JANUARY, 2007
O R D E R
In this Petition filed under Sec.439 Cr.P.C. the petitioner, a lady,
who is the accused in Cr.No.190/06 of Chengannur Excise Range for
offences punishable under Sections 8(1) and 8(2) of the Abkari Act for
having been found in possession of 1.5 litres of illicit arrack on
24.10.2006 seeks her enlargement on bail.
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 with effect from
20.1.2007. Accordingly, the petitioner is directed to be released on
bail with effect from 20.1.2007 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,
Chengannur and subject to the following conditions:
1. The petitioner shall not influence or intimidate
the prosecution witnesses nor shall she attempt to
tamper with the evidence for the prosecution.
B.A.NO.177/07 Page numbers
2. The petitioner shall not commit any offence
while on bail.
3. The petitioner shall make herself available for
interrogation as and when required by the
Investigating Officer.
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.
dsn