High Court Kerala High Court

Bhanumathy vs State Of Kerala on 18 December, 2009

Kerala High Court
Bhanumathy vs State Of Kerala on 18 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7404 of 2009()


1. BHANUMATHY, D/O. BHAGAVATHY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. SUB INSPECTOR, THIRUVALLA POLICE

                For Petitioner  :SRI.R.GOPAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :18/12/2009

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
                  -----------------------------------
                      B.A. No. 7404 of 2009
                 ------------------------------------
             Dated this the 18th day of December, 2009


                                 O R D E R

Petitioner is the accused in Crime No.386/2009 of

Thiruvalla Police Station registered for the offence under Section

55(a)(i) and (h) of the Abkari Act.

2. The prosecution case is that on 13.09.2009 at about

4.45 PM, she was found in possession of plastic bottles containing

foreign liquor and two bottles of mattra xxx Rum containing

1000ml of Indian Made Foreign Liquor. Petitioner was arrested on

30.11.2009 and since then she has been in custody. Though

petitioner sought bail, Judicial Magistrate of the First Class-II,

Neyyattinkara by Annexure I, the application was dismissed.

3. Learned counsel appearing for the petitioner and the

learned Public Prosecutor heard.

4. The learned Public Prosecutor has no case that

petitioner was involved in any offence of this nature earlier. In

such circumstances, considering the quantity of the liquor seized

and period of detention, petitioner could be released on bail on

sufficient conditions.

B.A. No. 7404 of 2009 2

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

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

sum to the satisfaction of Judicial Magistrate of the First Class-

III, Neyyattinkara on the following conditions:-

1) The petitioner shall report before the
Investigating Officer between 9 A.M.
and 11 A.M. on every Wednesday for
two months and thereafter as and
when required by the investigating
officer.

2) The petitioner shall not induce
threaten or influence any
witnesses in disclosing facts known
to them.

3) The petitioner shall not involve in
any offence of this nature.

M.SASIDHARAN NAMBIAR, JUDGE

ln