IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 711 of 2011()
1. RADHA,D/O.NALINI,HOUSE NO.66,HOUSING
... Petitioner
Vs
1. STATE OF KERALA,REP.BY THE PUBLIC
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/02/2011
O R D E R
V. RAMKUMAR, J.
-------------------------------------------------
Bail Application No.711 of 2011
-------------------------------------------------
Dated this the 3rd day of February, 2011
ORDER
The petitioner, who is the sole accused in Crime No.38 of
2011 of Aryanad Police Station for offences punishable under
Sections 8(i) & 8(ii) of Abkari Act for having been found in
possession of 2 litres of arrack, seeks her enlargement on bail.
She was arrested on 08/01/2011.
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 with effect from 14/02/2011 on her executing a bond for
`35,000/- (Rupees thirty five thousand only) with two solvent
sureties each for the like amount to the satisfaction of the
Judicial Magistrate of the First Class-I, Nedumangad and subject
to the following conditions:-
Bail Appln.No.711/2011
-:2:-
i) The petitioner shall not influence or intimidate the
prosecution witnesses nor shall she attempt to
tamper with the evidence for the prosecution.
ii) The petitioner shall make herself available for
interrogation as and when required by the
investigating officer till the filing of the final report.
iii) The 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
skj