High Court Kerala High Court

Leela vs State Of Kerala on 7 July, 2009

Kerala High Court
Leela vs State Of Kerala on 7 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3446 of 2009()


1. LEELA, D/O. GOWRIKUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.R.SARIN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :07/07/2009

 O R D E R
                         K.T. SANKARAN, J.
                      ---------------------------
                      B.A. No. 3446 of 2009
                ------------------------------------
               Dated this the 7th day of July, 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.21/2009 of Kattakada Excise Range.

2. The offences alleged against the petitioner are under

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

3. The prosecution case is that on 15/04/2009, the

petitioner was found in possession of 20 litres of arrack. The

petitioner was arrested in connection with some other case and

her formal arrest recorded in the present case is on 15/06/2009.

The petitioner is in judicial custody.

4. Taking into account the facts and circumstances of the

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 on stringent conditions.

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

bond for Rs.50,000/- with two solvent sureties each for the like

B.A. No. 3446/2009
Page numbers

amount to the satisfaction of the Judicial Magistrate of the First

Class, Kattakada 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 and Fridays, 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

scm