High Court Kerala High Court

Ajithakumary @ Ajitha vs State Of Kerala on 31 March, 2009

Kerala High Court
Ajithakumary @ Ajitha vs State Of Kerala on 31 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1215 of 2009()


1. AJITHAKUMARY @ AJITHA, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/03/2009

 O R D E R
                       V. RAMKUMAR, J.
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                     B.A. No. 1215 of 2009
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
            Dated this the 31st day of March, 2009

                            O R D E R

Petitioner who is the accused in Cr.No.8/2009 of Amaravila

Excise Range for offences punishable under Sections 8(1) and

(2) of the Abkari Act for having been found transiting five litres

of arrack, seeks her enlargement on bail. She surrendered

before the court on 2-3-2009.

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. 35,000/- (Rupees thirty

five thousand only) with two solvent sureties each for the like

amount to the satisfaction of the learned Magistrate 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.

2) The petitioner shall make herself available for

interrogation as and when required by the

BA 1215/09 -2-

investigating officer till the filing of the final

report.

3) 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.

mn.