High Court Kerala High Court

Ponnamma vs State Of Kerala Represented By The on 23 July, 2009

Kerala High Court
Ponnamma vs State Of Kerala Represented By The on 23 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4033 of 2009()


1. PONNAMMA, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :23/07/2009

 O R D E R
                           K.T.SANKARAN, J.
               ------------------------------------------------------
                        B.A. NO. 4033 OF 2009
               ------------------------------------------------------
                     Dated this the 23rd 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 C.R.No.181 of 2007

of the Chengannur Excise Range.

2. The offence alleged against the petitioner is under Sections 8(1)

and (2) of the Abkari Act.

3. The prosecution case is that on 30.10.2007, the petitioner was

found in possession of 1.5 litres of arrack. The petitioner surrendered

before Court in connection with another case on 10.6.2009. Her formal

arrest was recorded in the present case on 1.7.2009.

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.

5. 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

B.A. NO. 4033 OF 2009

:: 2 ::

satisfaction of the Judicial Magistrate of the First Class, Chengannur,

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/