High Court Kerala High Court

Ambika vs State Of Kerala on 1 October, 2009

Kerala High Court
Ambika vs State Of Kerala on 1 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5547 of 2009()


1. AMBIKA, D/O.GOMATHY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.R.V.SREEJITH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :01/10/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 5547 OF 2009
             ------------------------------------------------------
             Dated this the 1st day of October, 2009


                                O R D E R

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioner is the accused in Crime No.54 of

2009 of Nedumangadu Excise Range.

2. The offence alleged against the petitioner is under Section

8(1) and (2) of the Abkari Act.

3. The prosecution case is that on 29.8.2009, the petitioner

was found transporting four litres of arrack. The petitioner was

arrested on the same date and she is in judicial custody.

4. Learned Public Prosecutor submitted that the petitioner is

involved in another case of similar nature. Learned counsel for the

petitioner submitted that the petitioner undertakes not to commit any

offence of similar nature while on bail. This undertaking is recorded.

5. Taking into account the facts and circumstances of the

B.A. NO. 5547 OF 2009

:: 2 ::

case, the duration of the judicial custody undergone by the petitioner,

the nature of the offence and the present stage of investigation, I am

of the view that bail can be granted to the petitioner.

6. The petitioner shall be released on bail on her executing

bond for Rs.25,000/- with two solvent sureties for the like amount to

the satisfaction of the Judicial Magistrate of the First Class – I,

Nedumangad, subject to the following conditions:

a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on all Mondays, till the
final report is filed or until further orders;

b) The petitioner shall appear before the investigating
officer for interrogation as and when required;

c) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

d) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;

e) In case of breach of any of the conditions mentioned
above, the bail shall be liable to be cancelled.

The Bail Application is allowed as above.

(K.T.SANKARAN)
Judge
ahz/