IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6594 of 2009()
1. PRABHA, D/O.SATHYABAMA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :12/11/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No.6594 of 2009
------------------------------------
Dated this the 12th day of November, 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. 645/2009 of Aryanad Police Station.
2. The offence alleged against the petitioner is under
Section 8(1)(2) of the Abkari Act.
3. The prosecution case is that on 16/10/2009, the
petitioner was found in possession of 3 litres of arrack. The
petitioner was arrested on 16/10/2009. She is in judicial custody.
4. The learned Public Prosecutor submitted that after
completing the investigation, charge was laid in the case.
5. 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 also the fact that charge
was laid in the case, 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.15,000/-with two solvent sureties each for the like
B.A. No.6594/2009
2
amount to the satisfaction of the Judicial Magistrate of the First
Class-I, Nedumangad subject to the following conditions:-
A) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.
B) The petitioner shall not commit any offence
or indulge in any prejudicial activity while
on bail.
C) 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