High Court Kerala High Court

Sreelahtha @ Thank vs Sub Inspector Of Police on 26 March, 2009

Kerala High Court
Sreelahtha @ Thank vs Sub Inspector Of Police on 26 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1357 of 2009()


1. SREELAHTHA @ THANK, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE, POOVAR,
                       ...       Respondent

                For Petitioner  :SRI.R.GOPAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/03/2009

 O R D E R
                            V. RAMKUMAR, J.
                  ===================
                 Bail Application No. 1357 of 2009
                 ====================
              Dated this the 26th day of March, 2009.

                             O R D E R

Petitioner who is the accused in Crime No. 36 of 2009 of

Poovar Police Station for offences punishable under Sections 8

(1) and 8(2) of the Abkari Act for having been found in

possession of 1 = liters of arrack seeks her enlargement on

bail. She was arrested on 03.03.2009.

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 with effect from 04.04.2009 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

J.F.C.M-II, Neyyattinkara and subject to the following

conditions:-

B.A. No. 1357/2009

-:2:-

i) 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) 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.

Dated this the 26th day of March, 2009.

V. RAMKUMAR, JUDGE.

rv