IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2639 of 2010()
1. JUBAIRIYA BEEVI, D/O.BEEMA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.SREEKANTH S.NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :04/05/2010
O R D E R
P.Q.BARKATH ALI, J.
====================
B.A.No.2639 of 2010
===============================
Dated this the 4th day of May, 2010.
O R D E R
This is a bail application filed by the accused in Crime
No.120 of 2009 of Aryanad Excise Range in Thiruvananthapuram
District under Section 439 Cr.P.C.
2. The allegation against the petitioner is that on
10.4.2010 at 1:15 p.m she was found in possession of 1.4 litres
of illicit liquor near Madathara junction, Anad muri. Petitioner
was arrested on the spot and she is in remand thereafter.
Judicial First Class Magistrate-I, Nedumangad rejected her bail
application.
3. It is alleged in the petition that the petitioner is
innocent of the offence alleged against her, that she is falsely
implicated in this case and if released on bail she is prepared to
abide by any condition that may be imposed by this Court.
4. Notice given to the learned Public Prosecutor. Heard
the counsel for the petitioner and the learned Public Prosecutor.
Petition is opposed by the learned Public Prosecutor.
5. For the following reasons, I am inclined to grant bail to
the petitioner. Petitioner is a lady aged 45. She is in remand
B.A.No.2639 of 2010 ::2::
from 10.4.2010 onwards. Learned Public Prosecutor submitted
that investigation in this case is almost over. Under these
circumstances, I feel that the petitioner can be released on bail,
but, subject to conditions.
In the result, the bail application is allowed. Petitioner shall
be released on bail on executing a bond for Rs.25,000/- with two
solvent sureties for like sum each to the satisfaction of the JFCM-
I, Nedumangad on the following conditions.
1) Petitioner shall report before the investigating
officer on all Mondays between 10:00 a.m and
11:00 a.m.
2) Petitioner shall not commit similar offence
while on bail.
3) Petitioner shall not interfere with the
investigation or intimidate the witnesses.
4) Petitioner shall not leave the jurisdiction of
the lower court without prior permission.
P.Q.BARKATH ALI,
Judge.
bkn/-